Allahabad High Court High Court

Maqbool Ahmad vs State Of U.P. on 28 July, 2010

Allahabad High Court
Maqbool Ahmad vs State Of U.P. on 28 July, 2010
Court No. - 18

Case :- U/S 482/378/407 No. - 2564 of 2009

Petitioner :- Maqbool Ahmad
Respondent :- State Of U.P.
Petitioner Counsel :- Mohd. Abid Ali
Respondent Counsel :- Govt. Advocate,Abdul Rafey Siddiqui,Rehan Ahmad
Siddiqui

Hon'ble S.N.H. Zaidi,J.

Counter-affidavit on behalf of the State and another counter-affidavit on
behalf of opposite parties no.4 to 10 filed in Court are taken on record.

Learned A.G.A. also filed photocopy of the Case Diary which has been kept
on record.

The Station House Officer, Police Station Kotwali Dehat, District Balrampur
Shri Shamsher Bahadur Singh is also present in Court pursuant to the order of
this Court. He is directed to file his personal affidavit explaining the reasons
as to why the Case Diary was not filed on 12th July, 2010 in compliance of
the order dated 05.07.2010 of this Court by the next date of listing. Further
personal appearance of the Officer is exempted.

Learned counsel for the petitioner prays for and is allowed three weeks’ time
to file rejoinder-affidavit.

List thereafter.

Interim order to continue till the next date of listing.

Order Date :- 28.7.2010
ank