Allahabad High Court
Smt. Manju Saxena vs State Of U.P. Through Secy. Basic … on 21 January, 2010
Court No. - 9 Case :- SPECIAL APPEAL DEFECTIVE No. - 54 of 2010 Petitioner :- Smt. Manju Saxena Respondent :- State Of U.P. Through Secy. Basic Education And Others Petitioner Counsel :- S.B. Singh Respondent Counsel :- C.S.C.,D.D. Chauhan Hon'ble Vijay Manohar Sahai,J.
Hon’ble Virendra Kumar Dixit,J.
Issue notice on delay condonation application.
Notice on behalf of respondent 1 to 3 has been accepted by the learned
Standing Counsel and Sri D.D. Chauhan appearing for respondent no. 4.
One month time is allowed to file counter affidavit thereafter two weeks’ time
to appellant for filing rejoinder affidavit.
Steps be taken within two weeks by Registered Post.
Order Date :- 21.1.2010
PNS