Allahabad High Court High Court

Chakresh Jain vs State Of U.P. on 1 February, 2010

Allahabad High Court
Chakresh Jain vs State Of U.P. on 1 February, 2010
Court No. - 29

Case :- WRIT - A No. - 20140 of 1994

Petitioner :- Chakresh Jain
Respondent :- State Of U.P.
Petitioner Counsel :- L.P. Naithani,Anil Sharma,B.C.Rai,V.S.Shukla
Respondent Counsel :- U.N. Sharma,Anil Kumar,S.C.

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

Learned Standing Counsel appearing for the respondent nos. 1 and 2 prays
for and is granted three weeks’ and no more further time for filing
supplementary counter affidavit in reply to the supplementary affidavit
mentioned in the Order dated 7.7.2009.

Supplementary counter affidavit on behalf of remaining respondents may
also be filed within the same period.

Rejoinder affidavit may be filed by the next date fixed in the matter.

List alongwith connected matters on 12.3.2010.

Order Date :- 1.2.2010
Ajeet