Allahabad High Court High Court

Neeraj Kumar Pandey And Another vs State Of U.P. And Another on 1 July, 2010

Allahabad High Court
Neeraj Kumar Pandey And Another vs State Of U.P. And Another on 1 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21898 of 2010

Petitioner :- Neeraj Kumar Pandey And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R. B. Maurya
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

The swearing clause in the affidavit has not been filled up by Sri R.B.
Maurya, the learned counsel for the applicant. Affidavit is wholly defective.
Sri Maurya himself has identified the deponent and signed the application.
The conduct of the learned counsel for the applicant is not only deplorable but
is condemnable.

This application is dismissed as withdrawn.

I impose a cost of Rs. 1,500/- (one thousand five hundred) on Sri R.B.
Maurya, learned counsel for the applicants, which shall be deposited by him
in the registry of this court by day after tomorrow.

Office will intimate this court day after tomorrow for such a deposit by the
applicant’s counsel.

Put up day after tomorrow.

Order Date :- 1.7.2010
SKS/21898/10