Allahabad High Court High Court

Jwala Prasad vs State Of U.P. & Others on 11 January, 2010

Allahabad High Court
Jwala Prasad vs State Of U.P. & Others on 11 January, 2010
Court No. - 38

Case :- WRIT - A No. - 806 of 2010

Petitioner :- Jwala Prasad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Kshetresh Chandra Shukla
Respondent Counsel :- C.S.C.,Jitendra Kumar

Hon'ble Amreshwar Pratap Sahi,J.

Three weeks’ time is allowed to file counter affidavit. Rejoinder
affidavit, if any, may be filed within three weeks thereafter. List
thereafter.

The petitioner shall also file supplementary affidavit within the
same period explaining the laches as a preliminary objection has
been raised with regard to the entertainment of the writ petition
after 11 years.

Order Date :- 11.1.2010
Shiraz