Allahabad High Court High Court

C/M Darul Uloom Madarsa Manzare … vs Registrar U.P.Madarsa Shiksha … on 12 January, 2010

Allahabad High Court
C/M Darul Uloom Madarsa Manzare … vs Registrar U.P.Madarsa Shiksha … on 12 January, 2010
Court No. - 9

Case :- MISC. SINGLE No. - 92 of 2010

Petitioner :- C/M Darul Uloom Madarsa Manzare Haque A.Nagar Through
Its
Respondent :- Registrar U.P.Madarsa Shiksha Parishad Lko.And Ors.
Petitioner Counsel :- G.M.Kamil
Respondent Counsel :- C.S.C.,Afzal Siddiqui

Hon'ble Devendra Kumar Arora,J.

Notice on behalf of the opposite party no.1 has been accepted by Sri Afzal
Siddiqui, Advocate whereas notice on behalf of the opposite party no.2 has
been accepted by the learned Chief Standing Counsel.

Issue notice to the opposite party no.3 returnable at an early date.

Steps be taken within a week.

The opposite parties are granted three weeks’ time for filing their counter
affidavits. Rejoinder affidavit, if any, may be filed within one week thereafter.

List immediately after expiry of the aforesaid period.

Order Date :- 12.1.2010
Suresh/-