Allahabad High Court High Court

Amarjeet vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Amarjeet vs State Of U.P. & Others on 2 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5299 of 2010

Petitioner :- Amarjeet
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.P. Singh
Respondent Counsel :- C.S.C.,A.K. Yadav

Hon'ble Shishir Kumar,J.

Learned Standing Counsel accepted notices on behalf of respondents No.1 &

2.
Sri A.K. Yadav, Advocate, accepted notices on behalf of respondent No.3.
Petitioner is permitted to serve respondents No. 4 to 7, by registered post.
Steps be taken within one week.

All the respondents may file a counter affidavit within one month. Petitioner
will have two weeks, thereafter, to file a rejoinder affidavit.
List thereafter.

It is, however, made clear that any appointment made will be subject to the
decision of the writ petition.

Order Date :- 2.2.2010
NS