Allahabad High Court
Shan Mohd. vs State Of U.P. & Others on 12 January, 2010
Court No. - 35 Case :- WRIT - C No. - 1151 of 2010 Petitioner :- Shan Mohd. Respondent :- State Of U.P. & Others Petitioner Counsel :- R.P. Tiwari Respondent Counsel :- C.S.C.,Anuj P. Singh Hon'ble Devendra Pratap Singh,J.
Hon’ble Mrs. Jayashree Tiwari,J.
Learned Standing Counsel has accepted notice on behalf of
respondents no. 1,2 and 4 while Sri Siddhartha Varma, learned counsel
has accepted notice on behalf of respondent no.3. Both may file
counter affidavit brining on record the materiel on the basis of which the
exigency clause has been invoked.
List in the week commencing 22nd February, 2010.
Order Date :- 12.1.2010
P.P.