Allahabad High Court
Ruved Ahamad vs State Of U.P. & Others on 10 May, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 1898 of 2010 Petitioner :- Ruved Ahamad Respondent :- State Of U.P. & Others Petitioner Counsel :- Ajay Kumar Mishra Respondent Counsel :- Govt. Advocate Hon'ble Subhash Chandra Nigam,J.
Heard learned counsel for the revisionist, learned A.G.A. for the State and
perused the record.
Issue notice to opposite party No. 2.
She may file counter affidavit within a period of four weeks after service of
notice upon her. Learned A.G.A. may also file counter affidavit within the
same period. Rejoinder affidavit, if any, may be filed within a period of one
week thereafter.
List after the expiry of the aforesaid period.
Order Date :- 10.5.2010
MK/