Allahabad High Court
Rampal Singh vs State Of U.P. And Others on 4 January, 2010
Court No. - 30 Case :- WRIT - C No. - 55158 of 2009 Petitioner :- Rampal Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- B.P. Vermra Respondent Counsel :- C.S.C. Hon'ble Abhinava Upadhya,J.
Inspite of time being granted earlier, learned
Standing Counsel is not able to file counter affidavit
on behalf of the State. He prays for and is allowed
three weeks further time to file counter affidavit.
Two weeks thereafter is allowed to the learned
counsel for the petitioner to file rejoinder affidavit.
List this case thereafter.
Interim order if in operation shall continue till the
next date of listing.
Order Date :- 4.1.2010
VS.