Allahabad High Court
Vijai Bahadur Rai & Another vs State Of U.P. & Others on 1 July, 2010
Court No. - 50 Case :- CRIMINAL MISC. WRIT PETITION No. - 11491 of 2010 Petitioner :- Vijai Bahadur Rai & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Faujdar Rai,Chandra Kumar Rai Respondent Counsel :- Govt. Advocate,Vivek Saran Hon'ble Shyam Shankar Tiwari,J.
Heard learned counsel for the parties.
Notice on behalf of respondent Nos. 1,2 and 3 has been accepted by the
learned AGA. Sri Vivek Saran, learned counsel has accepted notices on behalf
of respondent Nos.4 and 5. Issue notice to respondent Nos.6 and 7. They pray
for and are allowed two weeks time to file counter affidavit. Learned AGA
may also file counter affidavit within the same period. Rejoinder affidavit, if
any, may be filed within a week thereafter. Steps to be taken within five days.
List immediately after expiry of the aforesaid period before the appropriate
bench.
Order Date :- 1.7.2010
Ak/