Allahabad High Court
Devendra Singh vs State Of U.P. & Others on 4 February, 2010
Court No. - 36 Case :- WRIT - C No. - 5957 of 2010 Petitioner :- Devendra Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- O.P. Shukla,Ramanuj Tripathi Respondent Counsel :- C.S.C.,Rajesh Tripathi Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
Three weeks’ time is granted to the respondents to file counter affidavit.
Petitioner will have two weeks thereafter to file rejoinder affidavit.
List thereafter.
On deposit of Rs.25,000/- within one month from today, the recovery against
the petitioner shall remain stayed. In case of default, the stay order shall stand
vacated.
Order Date :- 4.2.2010
NS