Allahabad High Court
Suneel Kumar vs The Ghaziabad Development … on 25 January, 2010
Court No. - 4 Case :- WRIT - C No. - 65319 of 2009 Petitioner :- Suneel Kumar Respondent :- The Ghaziabad Development Authority & Anr.
Petitioner Counsel :- Pradeep Kumar Srivastava
Respondent Counsel :- V.B. Mishra,Nagendra Nath Mishra
Hon’ble Krishna Murari, J.
In spite of time having been allowed on two occasions, no counter
affidavit has been filed.
Learned counsel for the respondents prays for and is allowed 10
days and no more further time to file counter affidavit. Petitioner
will have three weeks thereafter for filing rejoinder affidavit.
List after expiry of the aforesaid period.
Interim order is extended until further orders of this Court.
25.01.2010
VKS/ WP 65319/09