Allahabad High Court
Chini Mill Karmchari Kalyan Sangh … vs State Of U.P. And Others on 8 January, 2010
Chief Justice's Court Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 5190 of 2009 Petitioner :- Chini Mill Karmchari Kalyan Sangh And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Dinesh Rai Respondent Counsel :- C.S.C.,Amit Negi,G.S. Hajela,Ravindra Singh,Vivek Singh Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Pankaj Mithal,J.
Counter affidavits have been filed by District Magistrate,
Shahjahanpur and respondent No.5
That be kept on record.
Mr. Pipersenia, Standing Counsel, shall also place on record the
details of the provident fund amount deposited since 2004.
Mr. Dinesh Rai, learned counsel appearing on behalf of the
petitioners prays for two weeks’ time to file rejoinder affidavits to
the counter affidavits.
Time granted.
List it thereafter.
Order Date :- 8.1.2010
VMA
(C.K. Prasad, C.J.)
(Pankaj Mithal, J.)