Allahabad High Court High Court

Avinash Kumar Pandey vs State Of U.P. & Others on 20 July, 2010

Allahabad High Court
Avinash Kumar Pandey vs State Of U.P. & Others on 20 July, 2010
Court No. - 3

Case :- WRIT - A No. - 69508 of 2009

Petitioner :- Avinash Kumar Pandey
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Radha Kant Ojha,B. B. P. Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Sanjay Misra,J.

By the order dated 21.12.2009, the respondent no.3, Basic Shiksha
Adhikari, Deoria was granted time to obtain instructions and file
counter affidavit. No counter affidavit has been filed till today.

Cause list has been revised. Learned counsel for the petitioner is
present. Sri Ghanshyam Maurya, learned counsel appearing for the
respondent no.3 is not present.

In view of the nature of the relief sought in this writ petition,
counter affidavit on behalf of the Basic Shiksha Adhikari
(respondent no.3) is necessary.

Let this matter be listed on 1.9.2010 on which date the Basic
Shiksha Adhikari, Deoria (respondent no.3) shall be present in
person before this Court alongwith relevant record and instructions
to assist the court in case counter affidavit is not filed by him.

Learned counsel for the petitioner may inform Sri Ghanshyam
Maurya, learned counsel for the respondent no.3 about passing of
this order in writing within three days.

Order Date :- 20.7.2010
Lbm/-