Allahabad High Court High Court

Muqeemuddin S/O Kamaluddin vs State Of U.P. Thru Secy. Home & Ors. on 2 February, 2010

Allahabad High Court
Muqeemuddin S/O Kamaluddin vs State Of U.P. Thru Secy. Home & Ors. on 2 February, 2010
Court No. - 25

Case :- MISC. BENCH No. - 351 of 2010

Petitioner :- Muqeemuddin S/O Kamaluddin
Respondent :- State Of U.P. Thru Secy. Home & Ors.
Petitioner Counsel :- Abdul Rafey Siddiqui,Rehan Ahmad Siddiqui
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned AGA prays for and is granted six weeks’ time to file counter
affidavit. Rejoinder affidavit, if any, may be filed by the learned counsel for
the petitioner within two weeks, thereafter.

List this writ petition after expiry of the aforesaid period.

Order Date :- 2.2.2010
Kaushal