Allahabad High Court High Court

Smt. Sunil Solanki And Ors. vs State Of U.P.Through Prin.Secy. … on 27 January, 2010

Allahabad High Court
Smt. Sunil Solanki And Ors. vs State Of U.P.Through Prin.Secy. … on 27 January, 2010
Court No. - 11

Case :- MISC. SINGLE No. - 321 of 2010

Petitioner :- Smt. Sunil Solanki And Ors.
Respondent :- State Of U.P.Through Prin.Secy. Madhyamik Shiksha
Lko.And Or
Petitioner Counsel :- S.P.Shukla
Respondent Counsel :- C.S.C.,Vishal Verma

Hon'ble Anil Kumar,J.

Notices on behalf of respondent nos. 1 to 4 have been accepted by
learned Additional Chief Standing Counsel.

Notice on behalf of respondent no.5 has been accepted by Sri Vishal
Verma, Advocate.

Four weeks’ time is granted to file counter affidavit, two weeks,
thereafter, for rejoinder affidavit.

List immediately thereafter.

Order Date :- 27.1.2010
Pramod