Allahabad High Court High Court

Narayan vs State Of U.P. Thru Secy. Revenue & 4 … on 26 July, 2010

Allahabad High Court
Narayan vs State Of U.P. Thru Secy. Revenue & 4 … on 26 July, 2010
Court No. - 19

Case :- MISC. SINGLE No. - 211 of 2006

Petitioner :- Narayan
Respondent :- State Of U.P. Thru Secy. Revenue & 4 Ors.
Petitioner Counsel :- Devendra Pratap Singh
Respondent Counsel :- C.S.C.,R.N. Gupta

Hon'ble S.C. Chaurasia,J.

Learned Standing Counsel and learned counsel for opposite party no.5 prays
for and is granted three weeks further time to file counter affidavit. No further
time will be granted. Rejoinder affidavit, if any, may be filed within one week
thereafter.

List after the expiry of the aforesaid period.

Interim order, if any, shall continue till the date of next listing.

Order Date :- 26.7.2010
psd