Allahabad High Court
Smt.Vidyawati Pandey W/O Sri … vs State Of U.P.Through Secretary … on 22 January, 2010
Court No. - 3 Case :- SERVICE SINGLE No. - 294 of 2010 Petitioner :- Smt.Vidyawati Pandey W/O Sri Krishnanand Pandey Respondent :- State Of U.P.Through Secretary Basic Education And Others Petitioner Counsel :- Ravi Chakravarty Respondent Counsel :- C.S.C.,A.M.Tripathi,Vishal Verma Hon'ble Shri Narayan Shukla,J.
Connect and list alongwith writ petition No.288 (SS) of 2010.
Notices on behalf of opposite parties 1 and 2 have been accepted by learned
Chief Standing Counsel and notice on behalf of opposite party No.4 has been
accepted by Mr.A.M.Tripati, learned Advocate whereas notice on behalf of
opposite party No.3 has been accepted by Mr.Vishal Verma, learned
Advocate.
Learned counsel for the opposite parties seeks three weeks time to file the
counter affidavit.
Time is allowed.
List thereafter as fresh.
Order Date :- 22.1.2010
Banswar