Allahabad High Court High Court

Laxmi Narayan vs Union Of India And Others on 7 July, 2010

Allahabad High Court
Laxmi Narayan vs Union Of India And Others on 7 July, 2010
Court No. - 29

Case :- WRIT - A No. - 38699 of 2010

Petitioner :- Laxmi Narayan
Respondent :- Union Of India And Others
Petitioner Counsel :- S.M. Ali
Respondent Counsel :- Govind Saran

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

Shri Govind Saran prays for and is allowed three weeks’ time to
file counter affidavit. The petitioner will have one week,
thereafter, to file rejoinder affidavit. List on 12th August, 2010.

Shri Govind Saran will clarify in the counter affidavit whether the
petitioner can be treated to be on the live casual labour register for
being considered for the benefit he has served in pursuance of the
scheme initiated by the railway in the year 2001.

Order Date :- 7.7.2010
SP/