Allahabad High Court High Court

Radhey Raman Misra And Others vs State Of U.P.Through Principal … on 5 July, 2010

Allahabad High Court
Radhey Raman Misra And Others vs State Of U.P.Through Principal … on 5 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 3436 of 2010

Petitioner :- Radhey Raman Misra And Others
Respondent :- State Of U.P.Through Principal Secy.Institutional
Finance
Petitioner Counsel :- Apoorva Tiwari
Respondent Counsel :- C.S.C.,M.B.Singh,S.C.Shukla

Hon'ble Rajiv Sharma,J.

The case has come up in the supplementary cause list. Rejoinder
affidavit filed by the petitioner is taken on record.

Mr. S. C. Shukla, learned Counsel appearing for the opposite party No.5
states that the copy of the rejoinder affidavit has been served upon him
just half-an-hour back and as such, he could not go through the
averments made in rejoinder affidavit. He prays for and is hereby
granted 24 hours to go through the averments made in the rejoinder
affidavit and prepare the case.

The opposite party No.5 has filed an affidavit which is admitted to
record.

List on 7.7.2010, as fresh. In the meantime, reply/objections to the
affidavit filed by the opposite party No.5 may be filed.

Order Date :- 5.7.2010
lakshman