Allahabad High Court
Mohd.Zubair vs State Of U.P.Thr.Secy Revenue And … on 4 February, 2010
Court No. - 4 Case :- SERVICE SINGLE No. - 10771 of 2006 Petitioner :- Mohd.Zubair Respondent :- State Of U.P.Thr.Secy Revenue And 2 Ors. Petitioner Counsel :- M Tauseef,Upendranath Misra Respondent Counsel :- C.S.C. Hon'ble Sunil Ambwani,J.
Learned Standing Counsel states that the records were summoned
by the Court. In the counter affidavit all the relevant documents
have been annexed. He prays that the respondents may be
exempted from producing the record, unless it is required by the
Court.
The State respondents are exempted from producing the record. If
the Court desires, the respondents will again produce the record.
List in the next cause list.
Order Date :- 4.2.2010
SP/