Court No. - 36 Case :- WRIT - C No. - 959 of 2010 Petitioner :- Vinod Kumar Jain Respondent :- State Of U.P. & Others Petitioner Counsel :- S.N. Pandey,A.K. Pandey Respondent Counsel :- C.S.C.,Ramendra P. Singh Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
Let the supplementary affidavit filed today in Court, be taken on record. Sri
Ramendra Pratap Singh, Advocate, has accepted notice on behalf of the
respondent Nos.2, 3 and 4. He prays for and is granted three weeks time to
file counter affidavit. Two weeks thereafter for rejoinder affidavit.
List thereafter.
Heard learned counsel for the parties. The issue involved in the present writ
petition is already engaging attention of the Apex Court in Special Leave
Petition against a judgment passed by this Court.
In view of the averments made in paragraph-4 of the supplementary affidavit
filed today, the operation of impugned notice dated 14th December, 2009
shall remain stayed.
(Prakash Krishna, J.)
(Yogesh Chandra Gupta, J.)
Order Date :- 12.1.2010
LBY