Court No. - 35 Case :- WRIT - C No. - 34967 of 2009 Petitioner :- Hasinuddin Respondent :- State Of U.P. And Another Petitioner Counsel :- R.C. Uttam,Anup Swaroop Srivastava Respondent Counsel :- C.S.C. Hon'ble Vineet Saran,J.
Re: Civil Misc. Modification Application No. 29010 of 2009
Heard learned counsel for the petitioner as well as learned Standing counsel.
In my view, no modification is required in the order dated 16.7.2009. The
modification application stands rejected.
However, as a last opportunity, learned Standing counsel is granted three
weeks time to file counter affidavit to the averments made in the writ petition.
The petitioner shall have two weeks thereafter to file rejoinder affidavit. List
after five weeks before the appropriate Bench. This matter shall not be treated
as part-heard or tied up to this Bench.
Order Date :- 2.4.2010
dps