Allahabad High Court High Court

Anwarul Haq Siddiqui S/O Sri … vs The Director Central Council For … on 10 May, 2010

Allahabad High Court
Anwarul Haq Siddiqui S/O Sri … vs The Director Central Council For … on 10 May, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 7153 of 2009

Petitioner :- Anwarul Haq Siddiqui S/O Sri Shamsul Haq
Respondent :- The Director Central Council For Research Unani Medicine
Petitioner Counsel :- Wasim Ahmad
Respondent Counsel :- A.S.G.

Hon'ble Devendra Kumar Arora,J.

Heard.

In pursuance of order dated 01.4.2010, the Director, Central Council for
Research Unani Medicine, New Delhi is present in Court. He informs that
counter affidavit has already been filed on 17.4.2010 but the same is not on
record.

Office is directed to trace out the counter affidavit and place the same on
record. Rejoinder Affidavit, if any, may be filed by the petitioner within a
week.

Sri I. H. Farooqui, learned Asst. Solicitor General of India submits that
counter affidavit could not be filed in time due to communication gap.
However, he tenders apology for the inconvenience caused to this Court.

In view of above, Director, Central Council for Research Unani Medicine,
New Delhi need not to appear in person before this Court in future until and
unless he is specifically called for by this Court.

List on 14.5.2010.

Order Date :- 10.5.2010
ashok