Allahabad High Court High Court

U.P. Khadi Chikan Gramodhyog … vs U.P. Avas Avam Vikas Parishad 104 … on 18 June, 2010

Allahabad High Court
U.P. Khadi Chikan Gramodhyog … vs U.P. Avas Avam Vikas Parishad 104 … on 18 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5894 of 2010

Petitioner :- U.P. Khadi Chikan Gramodhyog Sansthan Thru. Its Secy &
Anors
Respondent :- U.P. Avas Avam Vikas Parishad 104 Mahatma Gandhi Marg
& Ors.
Petitioner Counsel :- Murli Manohar Srivastava
Respondent Counsel :- K.S. Pawar

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Sri K.S. Panwar accepted notice on behalf of opposite parties No. 1 to 3.

Issue notice to opposite party No. 4.

Four weeks’ time is allowed to file counter affidavit, two weeks is allowed for
filing rejoinder affidavit, if any.

List thereafter. In the meantime, competent authority shall decide the
representation.

Order Date :- 18.6.2010
Rakesh