Allahabad High Court High Court

Rakesh Kumar Gupta And Others vs State Of U.P. Through Principal … on 27 July, 2010

Allahabad High Court
Rakesh Kumar Gupta And Others vs State Of U.P. Through Principal … on 27 July, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 2527 of 2010

Petitioner :- Rakesh Kumar Gupta And Others
Respondent :- State Of U.P. Through Principal Secy. Deptt.Of Women
Welfare
Petitioner Counsel :- Bulbul Godiyal
Respondent Counsel :- C.S.C.

Hon'ble Devendra Kumar Arora,J.

By order dated 09.4.2010, learned Standing Counsel was granted two days’
time to seek instructions in the matter.

Learned Standing Counsel has failed to get instructions so far. The
controversy in the writ petition requires a detail counter affidavit.

Learned Standing Counsel is directed to file counter affidavit within two
weeks positively. Rejoinder Affidavit, if any, may be filed within a week
thereafter.

List in the week commencing 23rd August, 2010.

Order Date :- 27.7.2010
ashok