Allahabad High Court High Court

Rajendra Prasad Tiwari And Others vs State Of U.P. And Others on 22 July, 2010

Allahabad High Court
Rajendra Prasad Tiwari And Others vs State Of U.P. And Others on 22 July, 2010
Court No. - 35

Case :- WRIT - A No. - 72510 of 2005

Petitioner :- Rajendra Prasad Tiwari And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mahipal Singh,P.N. Saxena
Respondent Counsel :- C.S.C.,A.K. Singh,Ashish
Kr.Srivastava,H.N.Shukla,N.P.Singh,P.S.Baghel,R.
Pandey,R.R.Shukla,Rakesh Pandey

Hon'ble Vineet Saran,J.

Hon’ble Mrs. Jayashree Tiwari,J.

As on the previous occasions, adjournment was sought by the
respondents counsel time and again, today this case has been listed
peremptorily. A request for adjournment has again been made on
behalf of Sri P.S.Baghel, learned counsel for the respondent, on
the ground that he is out of station.

Sri Mahipal Singh, learned counsel for the petitioner, has serious
objections and he states that on every date adjournment is being
sought by some respondent counsel or the other and thus this case
is not being heard.

As a last opportunity this case is being adjourned. List again
peremptorily in the next cause list. In case if on the next occasion
the respondents counsel seek adjournment, they shall be liable to
pay heavy cost.

Order Date :- 22.7.2010
dps