Citation : 2017 Latest Caselaw 6827 ALL
Judgement Date : 14 November, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 35 Case :- WRIT - A No. - 34689 of 2008 Petitioner :- Dinesh Kumar Rai Respondent :- State Of U.P. And Others Counsel for Petitioner :- Ajeet Kumar Singh,A.K.Rai,Sanjeev Singh Counsel for Respondent :- C.S.C. Hon'ble Bharati Sapru,J.
Hon'ble Siddharth,J.
Despite passing of the stop order dated 12.10.2017 no counter affidavit has been filed by the State. Learned Standing Counsel prays for further accommodation as the instruction has come. Two weeks' further time is granted to the learned Standing Counsel to file counter affidavit or to show-cause by filing proper affidavit why the order dated 12.10.2017 has not been complied with.
A copy of the order may be given to the learned Standing Counsel free of costs within 24 hours for information and necessary compliance.
Order Date :- 14.11.2017
pks
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!