Allahabad High Court
Yogesh Kumar Pathak And Ors. vs State Of U.P.Through Secy.Basic … on 25 June, 2010
Court No. - 18 Case :- SERVICE SINGLE No. - 4264 of 2010 Petitioner :- Yogesh Kumar Pathak And Ors. Respondent :- State Of U.P.Through Secy.Basic Education Civil Sectt. Lko.A Petitioner Counsel :- A.N.Singh Respondent Counsel :- C.S.C,A.M.Tripathi Hon'ble S.N.H. Zaidi,J.
Learned Chief Standing Counsel has accepted notice for opposite
parties no. 1 and 2 and Shri A.M. Tripathi has accepted notices for
opposite parties no.3 and 4.
Each one of the opposite parties is granted six weeks’ time to file
counter affidavit. Rejoinder affidavit may be filed within two
weeks thereafter.
List after eight weeks along with Writ Petition No. 1584 (S/S) of
2007.
Any further action taken during this period, shall abide by the final
order, to be passed by this Court.
Order Date :- 25.6.2010
Muk