Allahabad High Court
M/S Jaiswal Cement Agency … vs State Of U.P.Through Secy. … on 9 July, 2010
Court No. - 27 Case :- MISC. BENCH No. - 6358 of 2010 Petitioner :- M/S Jaiswal Cement Agency Pratapgarh Through Its Prop. And Respondent :- State Of U.P.Through Secy. Cooperative Deptt. Lko.And Ors. Petitioner Counsel :- S.D.Srivastava Respondent Counsel :- C.S.C.,D.C.Mukerjee Hon'ble Devi Prasad Singh,J.
Hon’ble Dr. Satish Chandra,J.
Learned Chief Standing Council has accepted notice on behalf of opposite
parties 1, 2 and 5 while Mr. D.C. Mukerjee appears for the opposite party
No.3.
Issue notice to the opposite party No.4 returnable at an early date. The
respondent may file counter affidavit within three weeks.
List along with writ petitions No.95, 96 – both (M/B) of 2010 and writ petition
No.1802(M/B) of 2007 in the second week of August, 2010. It shall be open
for the petitioners to deposit the dues.
Order Date :- 9.7.2010
kkb/