Allahabad High Court High Court

Arun Kumar Mishra S/O Rajmani … vs State Of U.P. Thru Prin. Secy. … on 18 January, 2010

Allahabad High Court
Arun Kumar Mishra S/O Rajmani … vs State Of U.P. Thru Prin. Secy. … on 18 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 9582 of 2009

Petitioner :- Arun Kumar Mishra S/O Rajmani Mishra & Ors.
Respondent :- State Of U.P. Thru Prin. Secy. Housing & Ors.
Petitioner Counsel :- Piyush Kumar Agarwal
Respondent Counsel :- C.S.C.,D.K. Upadhyay

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Three days time is allowed to Sri D.K. Upadhyay to file counter affidavit.
Three days time, thereafter is allowed to the petitioner to file rejoinder
affidavit.

List in the next week. Till then, the interim order shall continue to operate.

Order Date :- 18.1.2010
vks