Allahabad High Court
Brijendra Kumar Advocate vs D.M. Allahabad And Others on 18 June, 2010
Court No. - 9 Case :- WRIT - C No. - 35749 of 2010 Petitioner :- Brijendra Kumar Advocate Respondent :- D.M. Allahabad And Others Petitioner Counsel :- Pradeep Kumar Srivastava Respondent Counsel :- C.S.C.,D.C. Tripathi Hon'ble Vijay Manohar Sahai,J.
Hon’ble Krishna Murari,J.
Heard learned counsel for the petitioner, learned Standing Counsel
for the respondent No.1 and Sri D.C. Tripathi for the respondent
No.2.
Learned counsel for the respondents is granted one month’s time to
file counter affidavit. Learned counsel for the petitioner may file
rejoinder affidavit within three weeks’ thereafter.
List after expiry of the aforesaid period.
As an interim measure, respondents are directed to clean the Nala
in front of the house of the petitioner within a week and thereafter
send a compliance report in this writ petition.
Order Date :- 18.6.2010
Shiraz