Allahabad High Court High Court

Naypal Singh & Another vs State Of U.P. & Others on 14 July, 2010

Allahabad High Court
Naypal Singh & Another vs State Of U.P. & Others on 14 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40290 of 2010

Petitioner :- Naypal Singh & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Namit Kumar Sharma
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Learned Standing Counsel may file counter affidavit within one
month. Petitioner will have two weeks thereafter to file a rejoinder
affidavit.

List thereafter.

According to the petitioner, the liability has been fixed upon the
petitioner without any notice or opportunity, specific averment has
been made in para 11 of the writ petition.

In such circumstances till further order of this Court, there will be
no recovery against the petitioner.

Order Date :- 14.7.2010
Pr/-