Allahabad High Court
Shakti Nagar Vikas Samiti (Regd.) … vs Union Of India Thru. Secr. … on 3 August, 2010
Court No. - 2 Case :- WRIT - C No. - 25614 of 2010 Petitioner :- Shakti Nagar Vikas Samiti (Regd.) & Ors. Respondent :- Union Of India Thru. Secr. Ministry Of Defence & Ors. Petitioner Counsel :- Prakash Gupta,Ashish Gupta Respondent Counsel :- A.S.G.I.,C.B. Gupta Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Kumar Dixit,J.
No counter affidavit has been filed although time was allowed.
As prayed by Sri C.B. Gupta, Advocate two weeks’ time is allowed to file
counter affidavit. The petitioner may file rejoinder affidavit within two weeks’
thereafter.
List immediately thereafter.
Interim order, if any, to continue till then.
Order Date :- 3.8.2010
PAL/