Allahabad High Court High Court

Smt. Geeta Devi vs State Of U.P. Thru Secy. Hleath And … on 22 July, 2010

Allahabad High Court
Smt. Geeta Devi vs State Of U.P. Thru Secy. Hleath And … on 22 July, 2010
Court No. - 32

Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 43183 of 2009

Petitioner :- Smt. Geeta Devi
Respondent :- State Of U.P. Thru Secy. Hleath And Family Welfare And
Other
Petitioner Counsel :- Siddhartha Varma
Respondent Counsel :- C.S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Learned Standing Counsel prays for and is allowed
three weeks and no more time to file counter
affidavit. Rejoinder affidavit, if any, may be filed
within a week thereafter.

List after expiry of the aforesaid period.
Order Date :- 22.7.2010
SA