Allahabad High Court High Court

Smt.Krishna Devi vs State Of U.P.Through The … on 22 July, 2010

Allahabad High Court
Smt.Krishna Devi vs State Of U.P.Through The … on 22 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4943 of 2010

Petitioner :- Smt.Krishna Devi
Respondent :- State Of U.P.Through The Principal Secy.To Govt.And Others
Petitioner Counsel :- N.N.Pandey
Respondent Counsel :- C.S.C.

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

Notice on behalf of opposite parties no.1 to 4 has been accepted by the
learned Standing Counsel, who prays for and is granted four weeks’ time for
filing counter affidavit. Petitioner may file rejoinder affidavit within two
weeks thereafter.

List after expiry of the aforesaid period.

The Executive Engineer will consider and dispose of the representation of the
petitioner, contained in Annexure No.8 to the writ petition, made against her
retirement within a period of one month from the date a certified copy of this
order is produced before him.

Order Date :- 22.7.2010
RBS/-