Allahabad High Court
Ved Prakash Garg vs State Of U.P. Thru Distt. Govt. … on 22 January, 2010
Court No. - 14 Case :- CRIMINAL REVISION No. - 864 of 2002 Petitioner :- Ved Prakash Garg Respondent :- State Of U.P. Thru Distt. Govt. Counsel & Others Petitioner Counsel :- H.N. Singh,H N Sharma Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Learned counsel for the revisionist submits that counter affidavit has been
filed by learned AGA and states that counter affidavit has been received by
him from learned AGA on 16.12.2009. The same is not on record.
Office is directed to trace out the counter affidavit and place it on record.
Learned counsel for the revisionist prays for and is granted three weeks’
time for filing rejoinder affidavit.
List thereafter.
Order Date :- 22.1.2010
KU