Allahabad High Court High Court

Bareilly Gaushala Society vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
Bareilly Gaushala Society vs State Of U.P. And Others on 18 June, 2010
Court No. - 40

Case :- WRIT - B No. - 35633 of 2010

Petitioner :- Bareilly Gaushala Society
Respondent :- State Of U.P. And Others

Petitioner Counsel :- Santosh Kumar Giri
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard   learned   counsel   for   the   petitioner   and   learned   Standing 

Counsel  for  the  respondents,  who  prays  for  and  is  allowed  six 

weeks’   time   to   file   counter   affidavit.   Petitioner   will   have   three 

weeks thereafter for filing rejoinder affidavit.

List after expiry of the aforesaid period.

18.06.2010
VKS/ WP 35633/10