Allahabad High Court High Court

Manoj Kumar vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Manoj Kumar vs State Of U.P. & Others on 2 February, 2010
Court No. - 21

Case :- WRIT - C No. - 4943 of 2010

Petitioner :- Manoj Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Janmed Kumar
Respondent Counsel :- C.S.C.,Ajendra Kumar,Dwijendra Prasad

Hon'ble V.K. Shukla,J.

Learned Standing Counsel has accepted notice on behalf of the respondent
nos. 1 to 3 and Sri Bijendra Prasad, Advocate alongwith Sri Gulab Chandra,
Avocate has accepted notice on behalf of the respondent no. 4.

Each one of the respondent is granted eight weeks time to file counter
affidavit. Rejoinder affidavit may be filed within four weeks thereafter.

List after tweleve weeks.

Continuance of the respondent no.4 shall abide by final order to be passed by
this court.

Order Date :- 2.2.2010
T.S.