Allahabad High Court
R A Misra vs State on 22 January, 2010
Court No. - 30 Case :- WRIT - C No. - 21572 of 1992 Petitioner :- R A Misra Respondent :- State Petitioner Counsel :- G D Misra Respondent Counsel :- Sc Hon'ble Abhinava Upadhya,J.
Learned Standing counsel states that the matter
relates to the year of 1972-73 and the writ petition
itself is of the year 1992 but for some reasons
counter-affidavit could not be filed. This court on
26.11.2009 had allowed a month’s time for filing
counter-affidavit. Standing counsel states that since
the matter relates to 1972-73 difficulty is being
faced in searching out the relevant documents and
prays for further two weeks time which is allowed.
As prayed, list this case after two weeks.
Order Date :- 22.1.2010
F.H.