Allahabad High Court High Court

Brahamchari And Another vs State Of U.P.And Another on 3 August, 2010

Allahabad High Court
Brahamchari And Another vs State Of U.P.And Another on 3 August, 2010
Court No. - 18

Case :- U/S 482/378/407 No. - 2846 of 2006

Petitioner :- Brahamchari And Another
Respondent :- State Of U.P.And Another
Petitioner Counsel :- I.P.Singh
Respondent Counsel :- Govt.Advocate,Gaurav Mishra

Hon'ble S.N.H. Zaidi,J.

Learned counsel for the petitioners prays for further time to file rejoinder
affidavit. The record shows that the petitioners are being allowed time to file
rejoinder affidavit since 24.7.2009 on several occasions but it could not be
filed till date.

However, as a last opportunity one week’s time is allowed to file rejoinder
affidavit.

Let the petition be listed at serial number 1 in the list of 2.00 pm. cases after
one week.

Till the next date of listing, interim order shall continue.

Order Date :- 3.8.2010
Rizvi