Allahabad High Court High Court

Sharvan Kumar Upadhyay vs State Of U.P.Through Prin. Secy. … on 8 January, 2010

Allahabad High Court
Sharvan Kumar Upadhyay vs State Of U.P.Through Prin. Secy. … on 8 January, 2010
Court No. - 9

Case :- MISC. SINGLE No. - 40 of 2010

Petitioner :- Sharvan Kumar Upadhyay
Respondent :- State Of U.P.Through Prin. Secy. Home Lko.And Ors.
Petitioner Counsel :- Aditya Narayan
Respondent Counsel :- C.S.C.

Hon'ble Devendra Kumar Arora,J.

Learned Standing Counsel prays for and is granted six weeks’ time to file
counter affidavit. Rejoinder Affidavit, if any, may be filed within a week
thereafter.

List immediately after expiry of the aforesaid period.

Order Date :- 8.1.2010
ashok