Allahabad High Court High Court

Arya Samaj Gorakhpur And Anr. vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Arya Samaj Gorakhpur And Anr. vs State Of U.P. And Others on 2 August, 2010
Court No. - 21

Case :- WRIT - C No. - 43616 of 2010

Petitioner :- Arya Samaj Gorakhpur And Anr.
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manoj Kumar Singh
Respondent Counsel :- C.S.C.,Smt. Sunita Agrawal

Hon'ble V.K. Shukla,J.

Learned Standing Counsel has accepted notice n behalf of the respondent
no.1, Smt. Sunita Agarwal, Advocate has accepted notice on behalf of the
respondent nos. 2 and 3 and Sri Rahul Shripati, Advocate along with Sri
Vimlendu Tripathi, Advocate has accepted notice on behalf of the respondent
no. 4,5 and 6.

Each one of the respondent is granted three weeks time to file counter
affidavit. Rejoinder affidavit may be filed within one weeks thereafter.

List after four weeks along with record of Civil Misc. Writ Petition No.56061
of 2009, showing the name of respective counsel along with case title.

Order Date :- 2.8.2010
T.S.