Allahabad High Court
Raghuwar Dayal vs State Of U.P. Thru. P.S. … on 8 July, 2010
Court No. - 35 Case :- WRIT - C No. - 18335 of 2010 Petitioner :- Raghuwar Dayal Respondent :- State Of U.P. Thru. P.S. Industrial Devp. & Ors. Petitioner Counsel :- Sharad Mandhyan Respondent Counsel :- C.S.C.,Ramendra P. Singh Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
As prayed by the learned counsel for the respondents, list in the next cause list
by which time counter affidavit may be filed.
It is made clear that in case if no counter affidavit is filed, the application for
interim relief shall be considered on the next date.
Order Date :- 8.7.2010
abHiShEk