Allahabad High Court High Court

Vijay Bahadur Singh vs State Of U.P. on 22 July, 2010

Allahabad High Court
Vijay Bahadur Singh vs State Of U.P. on 22 July, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 14357 of 2008

Petitioner :- Vijay Bahadur Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Kumar Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

It has been pointed out by learned counsel for opposite party no.2 that the
applicant’s counsel, on several occasions earlier, had got adjourned the matter
on one pretext or the other. Today, again, learned counsel for the applicant is
not present.

List in the second week of August, 2010.

Learned counsel for the opposite party shall inform learned for the applicant,
in writing, that on the next date of listing the case will be finally heard and he
will not seek any adjournment.

Interim order, if any, shall continue till the next date of listing.

Order Date :- 22.7.2010
kvg/-