Allahabad High Court
Yogendra Pal Shakya vs State Of U.P. Thru. Secretary Home … on 6 July, 2010
Court No. - 21 Case :- WRIT - C No. - 14909 of 2010 Petitioner :- Yogendra Pal Shakya Respondent :- State Of U.P. Thru. Secretary Home & Ors. Petitioner Counsel :- Raj Kumar Mishra Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Three weeks’ and no more time is accorded to learned counsel for the
petitioner for filing rejoinder affidavit. Counter affidavit is not on record.
Learned standing counsel shall inform the office specific date on which
counter affidavit was filed, so that the office may trace and place the
same on record.
List after three weeks.
Order Date :- 6.7.2010
SRY