Allahabad High Court
Virendra Kumar S/O Tunda Ram vs The State Of U.P.,Thu. Secretary … on 8 January, 2010
Court No. - 23 Case :- SERVICE SINGLE No. - 71 of 2010 Petitioner :- Virendra Kumar S/O Tunda Ram Respondent :- The State Of U.P.,Thu. Secretary Basic Education And Others Petitioner Counsel :- R.K. Verma,Ghan Shyam Pandey Respondent Counsel :- C.S.C.,A.M. Tripathi,D.R. Misra Hon'ble Shabihul Hasnain,J.
Heard Sri R. K. Verma, learned counsel for the petitioner, Sri A. M. Tripathi
for opposite party No.2 and Sri D. R. Misra for opposite party No.3 while
notice on behalf of opposite party No.s 1 and 4 has been accepted by learned
Chief Standing counsel.
Each of the opposite parties is granted six weeks’ time to file counter affidavit.
Rejoinder affidavit may be filed within two weeks thereafter.
List after eight weeks along with Writ Petition No.1584 (S/S) of 2007.
Any further action taken during this period, shall abide by final order, to be
passed by this Court.
Order Date :- 8.1.2010
RKM.