Allahabad High Court
Smt. Rama Rathi vs State Of U.P. & Others on 30 July, 2010
Court No. - 23 Case :- WRIT - A No. - 43016 of 2009 Petitioner :- Smt. Rama Rathi Respondent :- State Of U.P. & Others Petitioner Counsel :- Vashistha Tiwari,P.S. Baghel Respondent Counsel :- C.S.C.,S.K. Singh Hon'ble Sibghat Ullah Khan,J.
The matter is released.
Learned counsel for the Committee of
Management, respondent No.4 admits that till date
papers have not been sent to the Commission by the
D.I.O.S. However, learned counsel further states
that it is the fault of the D.I.O.S.
Learned counsel for the Committee of
Management, respondent No.4 has filed
Supplementary Counter Affidavit. Learned
Standing Counsel has filed Counter Affidavit.
Rejoinder Affidavit may be filed by 5.8.2010.
Put up/ List on 6.8.2010 before the appropriate
Court.
Order Date :- 30.7.2010
SFH