Allahabad High Court High Court

Ram Pal Singh vs State Of U.P.And Others on 28 January, 2010

Allahabad High Court
Ram Pal Singh vs State Of U.P.And Others on 28 January, 2010
Court No. - 11

Case :- MISC. SINGLE No. - 54 of 1992

Petitioner :- Ram Pal Singh
Respondent :- State Of U.P.And Others
Petitioner Counsel :- Ved Prakash Shukla,G.P. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

A week’s and no more time is granted to file steps, if the steps

are taken office is directed to proceed accordingly and if steps

are not taken within the aforesaid period, the writ petition

shall automatically dismiss under Chapter 12, Rule 4 of

Allahabad High Court Rules.

Order Date :- 28.1.2010
Pramod