Allahabad High Court
Arjun Singh vs State Of U.P. Through Its … on 19 July, 2010
Court No. - 6 Case :- SERVICE SINGLE No. - 4538 of 2010 Petitioner :- Arjun Singh Respondent :- State Of U.P. Through Its Secy.Home Dept. Lucknow And Ors. Petitioner Counsel :- O.P.Yadav Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
On the basis of instructions learned Standing Counsel stated that at the
time of death of petitioner there was no provision of gratuity, family
pension, group insurance and encashment.
Learned Standing Counsel prays for and is granted four weeks time to
file counter affidavit in the matter.
Order Date :- 19.7.2010
Om.