Allahabad High Court High Court

Surendra Kumar Srivastava & … vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Surendra Kumar Srivastava & … vs State Of U.P. & Others on 10 May, 2010
Court No. - 26

Case :- WRIT - A No. - 20907 of 2010

Petitioner :- Surendra Kumar Srivastava & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Awadhesh Kumar Sharma
Respondent Counsel :- C.S.C.,A.P. Singh,Prabhakar Awasthi

Hon'ble Amreshwar Pratap Sahi,J.

A supplementary affidavit filed today indicate the alleged status of all the
sixty petitioners.

Sri Prabhakar Awasthi learned counsel for the respondents states that
the status of the petitioners has not been correctly disclosed.

Let a counter affidavit be filed within six weeks.Three weeks are granted
to file a rejoinder affidavit.

List thereafter.

Having heard learned counsel for the parties, no ground for stay or any
interim order at this stage is made out. The stay application is
accordingly rejected.

Order Date :- 10.5.2010
Sahu