Allahabad High Court
Bhaiya Lal vs State Of U.P. And Others on 30 July, 2010
Court No. - 34 Case :- WRIT - C No. - 44615 of 2010 Petitioner :- Bhaiya Lal Respondent :- State Of U.P. And Others Petitioner Counsel :- Sanjay Singh Sengar Respondent Counsel :- C.S.C. Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Heard.
Admit.
Notice on behalf of respondent no. 1 & 2 has been accepted
by learned Chief Standing Counsel. Issue notice to the
respondent no. 3 returnable at an early date.
Learned counsel for the respondents prays for and is
granted four weeks time to file counter affidavit. Rejoinder
affidavit, if any, be filed within two weeks thereafter.
List thereafter. Till the next date of listing the effect and
operation of the impugned order dated 11.6.2010 passed by
the respondent no. 2 against the petitioner shall remain
stayed.
Order Date :- 30.7.2010
RKS/