Court No. - 28 Case :- APPLICATION U/S 482 No. - 14081 of 2010 Petitioner :- Rafeeq Ahamad Respondent :- State Of U.P. Petitioner Counsel :- Praveen Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicant and learned A.G.A. for the State
respondent.
In paragraph no. 4 of the accompanying affidavit it has been averred that the
Advocates of District Court at Varanasi were on strike from 1st June, 2010 to
15th June, 2010, therefore the applicant could not deposit the amount of Rs.
500/-. Learned counsel for the applicant prays that one week further time may
be granted for depositing the same.
In the aforesaid facts and circumstances of the case the application for
extension of time is allowed. One week further time, from today, is granted to
the applicant to deposit the amount in pursuance of the earlier order dated
26.5.2010. In case the said amount is not deposited within the extended
period, no further time shall be granted to the applicant.
Order Date :- 2.7.2010
Ashish