Allahabad High Court High Court

Smt. Satyabhama, W/O- Sri Tej … vs State Of U.P.,Thru.Secy.,Mahila … on 7 January, 2010

Allahabad High Court
Smt. Satyabhama, W/O- Sri Tej … vs State Of U.P.,Thru.Secy.,Mahila … on 7 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 7329 of 2009

Petitioner :- Smt. Satyabhama, W/O- Sri Tej Narain Verma,
Respondent :- State Of U.P.,Thru.Secy.,Mahila Kalyan & Baal Vikas & Ors
Petitioner Counsel :- Mahendra Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Rejoinder affidavit filed today be taken on record.

By means of the order dated 12.11.2009, learned Standing Counsel was
directed to produce the relevant record of enquiry proceedings.

When the case called out, learned Standing Counsel submits that
records are not available.

Accordingly, list the matter on 22.1.2010, on which date, learned
Standing Counsel shall produce the record, as directed earlier. In case
records are not available on the date fixed, opposite party No.2-Director,
Baal Vikas Sewa Evam Pushtahaar Vibhag, Indira Bhawan, U.P.,
Lucknow shall appear in person along with the record.

Order Date :- 7.1.2010
Ajit/-