Allahabad High Court High Court

M/S Aqueous Care Pvt. Ltd. And … vs Union Of India Thru’ Secy. Min. Of … on 19 July, 2010

Allahabad High Court
M/S Aqueous Care Pvt. Ltd. And … vs Union Of India Thru’ Secy. Min. Of … on 19 July, 2010
Court No. - 34

Case :- WRIT - C No. - 30727 of 2010

Petitioner :- M/S Aqueous Care Pvt. Ltd. And Another
Respondent :- Union Of India Thru' Secy. Min. Of Railways & Ors.
Petitioner Counsel :- Ashish Kumar Singh,Ajay Kumar Singh,Ashok Khare
Respondent Counsel :- Govind Saran,S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

Notices has been accepted by Shri Govind Saran, Advocate who was earlier
granted time to file counter affidavit has not file yet, therefore by way of last
opportunity four weeks time is granted to the respondents to file their counter
affidavit. Thereafter petitioner shall file rejoinder affidavit. Matter shall be
listed for further orders after exchange of the counter and rejoinder affidavits

Order Date :- 19.7.2010
Abhishek Sri.