Allahabad High Court High Court

Ramlal Verma And Another vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Ramlal Verma And Another vs State Of U.P. And Others on 15 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40677 of 2010

Petitioner :- Ramlal Verma And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Namit Kumar Sharma
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Learned Standing Counsel prays for and is granted four weeks’
time to file a counter affidavit. Petitioners will have two weeks
thereafter to file rejoinder affidavit.

List thereafter.

According to the petitioners, the liability has been fixed upon them
without any notice and opportunity. In such circumstances the
petitioners are entitled for interim relief.

Till further order of this Court, there will be no recovery against
the petitioners.

Order Date :- 15.7.2010
Sazia