Allahabad High Court High Court

Smt. Sufia Begum vs State Of U.P.Through Prin. Secy. … on 6 July, 2010

Allahabad High Court
Smt. Sufia Begum vs State Of U.P.Through Prin. Secy. … on 6 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 1335 of 2010

Petitioner :- Smt. Sufia Begum
Respondent :- State Of U.P.Through Prin. Secy. Food And Civil Supplies Lko
Petitioner Counsel :- Satish Chandra Kashish
Respondent Counsel :- C.S.C.,S.K.Singh Kalhans

Hon'ble Rajiv Sharma,J.

Counter-affidavit filed by the opposite party No.4 is taken on record.

A preliminary objection has been raised by the learned counsel for the opposite party
No.4 that the petitioner who has filed the instant writ petition in the capacity of Village
Pradhan, as averred in paragraph of the writ petition, is not maintainable for the
reason that Mr. Satish Chandra Kashish, Advocate is not legally authorized to file the
writ petition on behalf of the Village Pradhan without adopting the procedure of law
which is mandatory, to which Mr. Kashish says that the same has been considered
by this Court in umpteen cases.

Learned Counsel for the petitioner prays for and is hereby granted three days to file
rejoinder affidavit.

List immediately thereafter.

Order Date :- 6.7.2010
lakshman