Allahabad High Court
M/S Dhampur Sugar Mill Ltd. … vs State Of U.P.Through Its Prin. … on 11 January, 2010
Court No. - 3 Case :- MISC. SINGLE No. - 28 of 2010 Petitioner :- M/S Dhampur Sugar Mill Ltd. Through Its Occupier Respondent :- State Of U.P.Through Its Prin. Secy. Deptt. Of Sugar Industr Petitioner Counsel :- Akhilesh Kalra Respondent Counsel :- C.S.C.,K.S.Pawar,Rajesh Tewari Hon'ble Shri Narayan Shukla,J.
Notices on behalf of opposite parties 1 to 3 have been accepted by learned
Chief Standing Counsel and notice on behalf of opposite party No.4 has been
accepted by Mr.Prashant Kumar whereas notice on behalf of Opposite party
No.5 has been accepted by Mr.K.S.Pawar, learned Advocate.
Mr.Prashant Kumar, learned counsel for the opposite party No.4 seeks three
days time to file the counter affidavit.
Time is allowed.
List on 18th of January, 2010 as fresh.
Order Date :- 11.1.2010
Banswar