Allahabad High Court High Court

Fareed Khan vs State Of U.P.Through Its Prin. … on 1 July, 2010

Allahabad High Court
Fareed Khan vs State Of U.P.Through Its Prin. … on 1 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4326 of 2010

Petitioner :- Fareed Khan
Respondent :- State Of U.P.Through Its Prin. Secy. Nagar Vikas Lko.And
Ors
Petitioner Counsel :- Savita Jain
Respondent Counsel :- C.S.C.,I.P.Singh

Hon'ble Satyendra Singh Chauhan,J.

Notice on behalf of opposite party no.1 has been accepted by the learned
Standing Counsel, while notice on behalf of opposite parties no.2 to 4 has
been accepted by Sri I.P. Singh, who pray for and are granted four weeks’
time to file counter affidavit. Two weeks thereafter is allowed to the counsel
for the petitioner for filing rejoinder affidavit.

List thereafter along with Writ Petition No.3813 (SS) of 2010.

Order Date :- 1.7.2010
Rao/-