Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Babloo And Others vs State Of U.P.And Another
2011 Latest Caselaw 279 ALL

Citation : 2011 Latest Caselaw 279 ALL
Judgement Date : 15 March, 2011

Allahabad High Court
Babloo And Others vs State Of U.P.And Another on 15 March, 2011
Bench: Yogesh Chandra Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 40
 

 
Case :- APPLICATION U/S 482 No. - 36138 of 2010
 

 
Petitioner :- Babloo And Others
 
Respondent :- State Of U.P.And Another
 
Petitioner Counsel :- Raghvendra Prakash
 
Respondent Counsel :- Govt.Advocate
 

 
Hon'ble Yogesh Chandra Gupta,J.

List is revised. Learned counsel for the applicants is present. None is present for opp. party No.2 nor notices sent to him received back after execution.

Issue fresh notice to opp. party No.2 by R.P.A.D. Steps be taken within ten days.

Let counter affidavit be filed by the respondents within three weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List on 11.5.2011.

Interim order, if any, shall continue till the date fixed.

Order Date :- 15.3.2011

NS

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter