Allahabad High Court
Parasu Ram Tiwari vs State Of U.P. And Others on 19 July, 2010
Court No. - 38 Case :- WRIT - A No. - 41460 of 2010 Petitioner :- Parasu Ram Tiwari Respondent :- State Of U.P. And Others Petitioner Counsel :- S. P. Shukla Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Learned Standing Counsel prays for and is granted four weeks’
time to file a counter affidavit. Petitioner will have two weeks
thereafter to file rejoinder affidavit.
List thereafter.
The contention of the petitioner is that the recovery cannot be
made from him unless and until any notice and opportunity is
given to the petitioner. In view of the fact, the petitioner is entitled
for interim relief.
Till further order of this Court, there will be no recovery against
the petitioner.
Order Date :- 19.7.2010
Sazia