Allahabad High Court High Court

Radheshyam Pandey vs State Of U.P. on 18 January, 2010

Allahabad High Court
Radheshyam Pandey vs State Of U.P. on 18 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1700 of 2010

Petitioner :- Radheshyam Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- B.N. Pathak
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Respondents are granted to file counter affidavit.

While filing the counter affidavit, the respondents shall show cause as to
why the subsistence allowance has been withheld and on what basis.

One week is granted to file rejoinder affidavit.

List thereafter.

Order Date :- 18.1.2010
mna