Allahabad High Court High Court

Dr. Vinod Kumar Sharma & Others vs State Of U.P. & Another on 25 January, 2010

Allahabad High Court
Dr. Vinod Kumar Sharma & Others vs State Of U.P. & Another on 25 January, 2010
Court No. - 29

Case :- WRIT - A No. - 903 of 2010

Petitioner :- Dr. Vinod Kumar Sharma & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Devendra Pratap Singh
Respondent Counsel :- C.S.C.,Pushpendra Singh

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

The Amendment Application has been filed today on behalf of the
petitioners.

Sri. Devendra Pratap Singh, learned counsel for the petitioners states that
as certain amendemnts sought by the petitioners have not been incorporated in
the Amendment Application, the writ petition may be directed to be put up as
fresh on 01.02.2010, so that in the meantime he may file a fresh Amendment
Application,

The case is accordingly directed to be put up as fresh on 01.02.2010.

Order Date :- 25.1.2010
Sushma