Allahabad High Court
Pramod vs State Of U.P. & Another on 10 May, 2010
Court No. - 41 Case :- CRIMINAL REVISION No. - 3301 of 2008 Petitioner :- Pramod Respondent :- State Of U.P. & Another Petitioner Counsel :- Amit Daga Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Chandra,J.
Learned counsel for the revisionist and learned counsel for the opposite party
as well as learned AGA are present.
Learned counsel for the revisionist wants time to file rejoinder affidavit.
Three dates have already been given now the last opportunity is allowed.
Rejoinder affidavit may be filed by 18.5.2010 and thereafter list on 25.5.2010
for final argument.
Stay is extended till next date.
Order Date :- 10.5.2010
Prabhat