Allahabad High Court High Court

Shafiq Ali vs State Of U.P. & Others on 7 January, 2010

Allahabad High Court
Shafiq Ali vs State Of U.P. & Others on 7 January, 2010
Court No. - 36

Case :- WRIT - C No. - 464 of 2010

Petitioner :- Shafiq Ali
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Jamal Ali,Adil Jamal
Respondent Counsel :- C.S.C.,Anoop Kr. Singh

Hon'ble Prakash Krishna,J.

Hon’ble Abhinava Upadhya,J.

Connect with writ petition No.62315 of 2009.

Notice on behalf of the respondent Nos. 1 and 2 has been accepted by the
learned standing counsel and on behalf of the respondent Nos. 3 and 4 by Sri
Anoop Kumar Singh, Advocate who is not present even in the revised List.

Three weeks time is granted to the respondents to file counter affidavit and
two weeks thereafter for rejoinder affidavit.

Until further orders of this Court, the advertisement issued by the respondents
on 19th of November, 2009 and 22nd of November, 2009 (Annexures – 3
and 4 to the writ petition) shall remain stayed so far as the petitioner is
concerned.

(Prakash Krishna, J.)

(Abhinava Upadhya, J.)

Order Date :- 7.1.2010
LBY