Allahabad High Court High Court

Smt. Suman vs State Of U.P. Thru. Secy. … on 19 January, 2010

Allahabad High Court
Smt. Suman vs State Of U.P. Thru. Secy. … on 19 January, 2010
Court No. - 18

Case :- WRIT - A No. - 21169 of 2009

Petitioner :- Smt. Suman
Respondent :- State Of U.P. Thru. Secy. Secondary Edu. & Ors
Petitioner Counsel :- S.P. Singh
Respondent Counsel :- C.S.C.,Nigamendra Shukla,O.P. Pandey

Hon'ble Pankaj Mithal,J.

Office to report with regard to service of notice upon respondents
no.5 and 6.

Respondent no.7 has already filed counter affidavit.

Standing Counsel appearing for respondents no.1 to 4 prays for
and is allowed three weeks’ further time for filing counter affidavit.
One week thereafter is allowed to the petitioner for filing rejoinder
affidavit.

List after one month.

Stay order granted earlier shall remain in operation till the next
date of listing.

Order Date :- 19.1.2010
BK