Allahabad High Court High Court

Smt. Rinki vs State Of U.P. Thu. The Secretary … on 21 January, 2010

Allahabad High Court
Smt. Rinki vs State Of U.P. Thu. The Secretary … on 21 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 8545 of 2009

Petitioner :- Smt. Rinki
Respondent :- State Of U.P. Thu. The Secretary Basic Education Department
Petitioner Counsel :- Ram Kewal Tripathi
Respondent Counsel :- C.S.C.,R.K. Saini,Vishal Verma

Hon'ble Shabihul Hasnain,J.

Heard Sri R.K. Tripathi learned counsel for the petitioner and Sri
R.K. Saini for the opposite party no. 3 and Sri Vishal Verma for
opposite party no. 1 who prays for and is granted four weeks’ time
for filing counter affidavit. Rejoinder affidavit may be filed in a
week. List thereafter.

The appointment of the opposite party no. 3 shall be subject to the
final decision of the writ petition.

Order Date :- 21.1.2010
Om.