Allahabad High Court High Court

Chandrabhan And Others vs State Of U.P. And Others on 14 July, 2010

Allahabad High Court
Chandrabhan And Others vs State Of U.P. And Others on 14 July, 2010
Court No. - 6

Case :- WRIT - C No. - 60301 of 2009

Petitioner :- Chandrabhan And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- K.N. Singh
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Prakash Krishna,J.

Three weeks time is granted to file counter affidavit to the recall application
and to the impleadment application, to the petitioner. Two weeks time is
granted to the learned counsel who has filed the impleadment applilcation, to
file counter affidavit to the writ petition. One week thereafter is granted to file
rejoinder affidavit.

List after expiry of three weeks.

(Prakash Krishna, J.)

Order Date :- 14.7.2010
LBY