Allahabad High Court
Bharat Sanchar Nigam Ltd. Thorugh … vs State Of U.P.Through The Secy. … on 19 January, 2010
Court No. - 11 C.M.A.No.3892/2010 In Case :- MISC. SINGLE No. - 4447 of 2009 Petitioner :- Bharat Sanchar Nigam Ltd. Thorugh Its Telecom District Manag Respondent :- State Of U.P.Through The Secy. Stamps And Registration Civil Petitioner Counsel :- Pratul Kumar Srivastava Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
Counter affidavit is taken on record.
Four weeks’ time is granted to learned counsel for the petitioner to file
rejoinder affidavit.
List immediately thereafter.
Order Date :- 19.1.2010
Pramod