Allahabad High Court High Court

Smt. Santara Devi & Another vs State Of U.P. & Others on 10 August, 2010

Allahabad High Court
Smt. Santara Devi & Another vs State Of U.P. & Others on 10 August, 2010
Court No. - 35

Case :- WRIT - C No. - 54115 of 2009

Petitioner :- Smt. Santara Devi & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Praveen Kumar
Respondent Counsel :- C.S.C.,Ramendra P. Singh

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Kumar Dixit,J.

This Court by order dated 15th October, 2009 directed the State Government
to file a counter affidavit explaining as to whether representation of the
petitioners in pursuance of the judgment and order of this Court dated 5th
August, 2008 passed in Writ Petition No.38485 of 2008 has been decided or
not.

Although a counter affidavit has been filed on behalf of respondent No.4 but
no counter affidavit has been filed on behalf of respondents No.1, 2 and 3.
Copy of the letter dated 4th November, 2009 issued by the Special Secretary,
Audougik Vikas Anubhag has been brought on the record along with the
counter affidavit which indicates that State has received certain proposal.

Let a supplementary counter affidavit be filed by the State within three weeks
indicating as to what action has been taken on the representation of the
petitioners.

List after three weeks.

Order Date :- 10.8.2010
Rakesh