Allahabad High Court High Court

Mohammad Tauheed vs State Of U.P. And Another on 5 August, 2010

Allahabad High Court
Mohammad Tauheed vs State Of U.P. And Another on 5 August, 2010
Court No. - 18

Case :- U/S 482/378/407 No. - 3068 of 2010

Petitioner :- Mohammad Tauheed
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mohammad Naseerullah
Respondent Counsel :- Govt. Advocate

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

Vakalatname filed on behalf of opposite party no.2 in Court is taken on
record.

Heard learned counsel for the petitioner, learned A.G.A. for the State, learned
counsel for opposite party no.2 and perused the material on record.

Learned counsel for the opposite party no.2 prays for and is allowed two
weeks’ time to file counter-affidavit. Rejoinder-affidavit, if any, may be filed
within a week thereafter.

List after three weeks.

Till the next date of listing, further proceedings in Case No.303 of 2010, State
vs. Mohammad Tauheed,
pending in the Court of Judicial Magistrate-II,
Lucknow shall remain in abeyance.

Order Date :- 5.8.2010
ank