Allahabad High Court High Court

Om Prakash vs State Of U.P.Through Secy. Civil … on 21 January, 2010

Allahabad High Court
Om Prakash vs State Of U.P.Through Secy. Civil … on 21 January, 2010
Court No. - 14

Case :- MISC. SINGLE No. - 215 of 2010

Petitioner :- Om Prakash
Respondent :- State Of U.P.Through Secy. Civil Sectt. Lko. (Food
&Civil
Petitioner Counsel :- Virendra Prasad
Respondent Counsel :- C.S.C.

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner and perused the impugned
order.

Learned standing counsel who has accepted notice on behalf opposite
party no. 1, 2 and 3 prays for and is allowed four weeks time for filing
counter affidavit. Rejoinder affidavit, if any, may be filed within two
weeks thereafter.

List immediately after six weeks.

Fresh allotment of the fair price shop in question, if any, shall abide
with the final decision of this writ petition.
Order Date :- 21.1.2010