Allahabad High Court High Court

Mrs. Sharda Singh & Anr. vs State Of U.P. & Others on 21 January, 2010

Allahabad High Court
Mrs. Sharda Singh & Anr. vs State Of U.P. & Others on 21 January, 2010
Court No. - 21

Case :- WRIT - C No. - 1952 of 2010

Petitioner :- Mrs. Sharda Singh & Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mrs. Sharda Singh
Respondent Counsel :- C.S.C.,Q.H. Siddiqui

Hon'ble V.K. Shukla,J.

Learned Standing Counsel has accepted notice on behalf of
respondent Nos.1, 2 and 3. Sri Q.H. Siddiqui, Advocate has entered
appearance on behalf of respondent Nos. 4,5, 6, 7 and 8

Each one of the respondents is granted six weeks’ time to file counter
affidavit. Rejoinder affidavit may be filed within next two weeks.

List thereafter.

Till the next date of listing staus-quo as it exists as on date shall be
maintained in respect of property in dispute.

Order Date :- 21.1.2010
SRY