Court No. - 38 Case :- WRIT - A No. - 4237 of 2009 Petitioner :- Km. Kalindi Respondent :- State Of U.P. & Others Petitioner Counsel :- Vinod Kumar Singh Respondent Counsel :- C.S.C.,B.K. Upadhya,K.S. Kushwaha,K.S.Shukla,V.K.Singh Hon'ble Sibghat Ullah Khan,J.
It is very unfortunate that no rejoinder affidavit
to the counter affidavit filed by Basic Shiksha
Adhikari has been filed. It has not even been
properly described as respondent No.3 in the
writ petition. Learned counsel for the petitioner
repeatedly asserted that rejoinder affidavit to
the counter affidavit of respondent No.5 had
been filed. However, respondent No.5 is a
private person and she will not be paying salary
to the petitioner.
List peremptorily on 19.08.2010.
Stay order is extended until 19.08.2010.
If rejoinder affidavit is not filed by the next date,
i.e. 19.08.2010, stay order shall stand
automatically vacated w.e.f. 20.08.2010.
Order Date :- 6.8.2010
NLY