Allahabad High Court High Court

Chandra Pal Singh S/O Shiv Bahadur … vs State Of U.P. Thru Prin. Secy. … on 22 January, 2010

Allahabad High Court
Chandra Pal Singh S/O Shiv Bahadur … vs State Of U.P. Thru Prin. Secy. … on 22 January, 2010
Chief Justice's Court

Case :- MISC. BENCH No. - 518 of 2010

Petitioner :- Chandra Pal Singh S/O Shiv Bahadur Singh
Respondent :- State Of U.P. Thru Prin. Secy. P.W.D. & Ors.
Petitioner Counsel :- Sudeep Seth
Respondent Counsel :- C.S.C.

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Yogendra Kumar Sangal,J.

As prayed by Mr. Sudeep Seth, counsel for the petitioner, put up
this petition on Monday, i.e. 25.01.2010, to enable him to file a
supplementary affidavit stating that the petitioner has been
prevented from collecting the toll.

(C.K. Prasad, C.J.)

(Y.K. Sangal, J.)

Order Date :- 22.1.2010
AHA