Allahabad High Court
M/S Ghaziabad Pashu Shav Chhedan … vs State Of U.P. & Others on 21 July, 2010
Court No. - 2 Civil Misc. Amendment Application. In Case :- WRIT - C No. - 42175 of 2010 Petitioner :- M/S Ghaziabad Pashu Shav Chhedan Evam C.S.A.U.S. Samiti Ltd. Respondent :- State Of U.P. & Others Petitioner Counsel :- S.K. Mishra Respondent Counsel :- C.S.C.,Aditya Kumar Singh,R.B. Singh Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
The amendment application is allowed.
Learned counsel for the petitioner is permitted to carry out
necessary amendment in the writ petition.
Application is disposed of.
Order Date :- 21.7.2010
Shiraz
Court No. – 2
Case :- WRIT – C No. – 42175 of 2010
Petitioner :- M/S Ghaziabad Pashu Shav Chhedan Evam C.S.A.U.S. Samiti
Ltd.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K. Mishra
Respondent Counsel :- C.S.C.,Aditya Kumar Singh,R.B. Singh
Hon’ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
As prayed, put up tomorrow i.e. 22.7.2010, as fresh.
Order Date :- 21.7.2010
Shiraz