Allahabad High Court High Court

Const. No. 1419 Jay Prakash And … vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Const. No. 1419 Jay Prakash And … vs State Of U.P. And Others on 20 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41843 of 2010

Petitioner :- Const. No. 1419 Jay Prakash And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Brajesh Pratap Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Connect this writ petition along with Writ Petition No. 25016 of
2010.

The respondents are granted two weeks’ time to file a counter
affidavit. Petitioners will have one week thereafter to file a
rejoinder affidavit.

List after the expiry of the aforesaid period.

Till the next date of the listing it is provided that the petitioners
shall also be entitled to the protection as has been made available
to the petitioners of Writ Petition No. 25016 of 2010.

Order Date :- 20.7.2010
Sazia