Allahabad High Court High Court

Gaya Prasad Dewedi & 3 Ors. vs Sri Pradeep Shukla & 2 Ors. on 10 August, 2010

Allahabad High Court
Gaya Prasad Dewedi & 3 Ors. vs Sri Pradeep Shukla & 2 Ors. on 10 August, 2010
Court No. - 19

Case :- CONTEMPT No. - 2965 of 2009

Petitioner :- Gaya Prasad Dewedi & 3 Ors.
Respondent :- Sri Pradeep Shukla & 2 Ors.
Petitioner Counsel :- Ashutosh Srivastava

Hon'ble S.C. Chaurasia,J.

Dr. Madan Mohan, Chief Medical Officer, Pratapgarh, opposite party no.3 is
present in person in compliance with this Court’s order dated 22.07.2010. His
presence may be noted. He need not appear again unless otherwise directed by
this Court.

Application for taking rejoinder affidavit on record moved on behalf of
petitioners is allowed and the accompanying rejoinder affidavit is taken on
record.

Learned Standing Counsel has submitted that counter affidavit by opposite
party no1. has already been filed. He prays for and is granted two weeks time
to file counter affidavit on behalf of opposite party no.2. Rejoinder affidavit,
if any, may be filed within one week thereafter.

List after expiry of aforesaid period.

Order Date :- 10.8.2010
psd