Allahabad High Court High Court

M/S Rights Organisation vs State Of U.P. And Others on 8 January, 2010

Allahabad High Court
M/S Rights Organisation vs State Of U.P. And Others on 8 January, 2010
Chief Justice's Court

Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 6717 of 2009

Petitioner :- M/S Rights Organisation
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Jagriti Singh
Respondent Counsel :- C.S.C.,Sachindra Upadhyay

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Pankaj Mithal,J.

As prayed by Mr. Pipersenia, Standing Counsel, two weeks’ time
is granted to file status report. In that, he shall indicate as to
whether the proposal for sanction of posts for the Mental Hospital,
Varanasi has been approved or not and in case, not approved, the
time within which it shall be done.

The aforesaid information shall be furnished in the supplementary
affidavit which shall be sworn, by the Secretary, Department of
Health, personally.

List it after two weeks in the cause list.

Order Date :- 8.1.2010
S.S.

(Pankaj Mithal, J.) (C.K. Prasad, C.J.)