Allahabad High Court
Ravi Shankar vs State Of U.P. on 13 January, 2010
Court No. - 19 Case :- CRIMINAL REVISION No. - 566 of 2008 Petitioner :- Ravi Shankar Respondent :- State Of U.P. Petitioner Counsel :- Sabih Ahmad Respondent Counsel :- G.A. Hon'ble S.C. Chaurasia,J.
Learned A.G.A. was granted three weeks time to file Counter Affidavit vide
this court’s order dated 23rd October, 2008, but, it appears that no Counter
Affidavit has been filed as yet.
Learned A.G.A. prays for and is granted two weeks further time to file
Counter Affidavit.
Rejoinder Affidavit, if any, may be filed within one week thereafter.
List after expiry of the said period.
Order Date :- 13.1.2010
AKS