Allahabad High Court High Court

M/S Envirad Projects (P) Ltd. vs State Of U.P. And Others on 6 January, 2010

Allahabad High Court
M/S Envirad Projects (P) Ltd. vs State Of U.P. And Others on 6 January, 2010
Court No. - 30

Case :- WRIT - C No. - 38467 of 2009

Petitioner :- M/S Envirad Projects (P) Ltd.
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.D. Singh
Respondent Counsel :- C.S.C.

Hon'ble Abhinava Upadhya,J.

Learned counsel for the petitioner submits that he has received
counter affidavit and prays for three weeks further time be allowed
to file the rejoinder affidavit.

As prayed, three weeks and no more time is allowed to learned
counsel for the petitioner to file the rejoinder affidavit.

List this case after expiry of the aforesaid period.

Interim order, if in operation shall continue till the next date of
listing.

Order Date :- 6.1.2010
pks