Allahabad High Court High Court

No. 6382983N Naik R.K. Mahapatra vs Chief Of Army Staff, New Delhi And … on 28 January, 2010

Allahabad High Court
No. 6382983N Naik R.K. Mahapatra vs Chief Of Army Staff, New Delhi And … on 28 January, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL DEFECTIVE No. - 84 of 2010

Petitioner :- No. 6382983n Naik R.K. Mahapatra
Respondent :- Chief Of Army Staff, New Delhi And Others
Petitioner Counsel :- S.K. Singh,R.S. Yadav
Respondent Counsel :- Asgi

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Arun Tandon,J.

In paragraph 7 of the supplementary counter affidavit filed in reply
to the rejoinder affidavit, the respondents have stated that the
matter of discharge was referred to the Commander, 50 (I) Para
Brigade, who after due examination sanctioned the discharge of
the individual.

Let the aforesaid order be placed on record.

Mr. Ashok Nigam, appearing on behalf of the respondents prays
for time to do that.

As prayed for, list it after four weeks.

Order Date :- 28.1.2010
RKK/-

(C.K. Prasad, CJ)

(Arun Tandon, J)