Allahabad High Court High Court

Bharat Sanchar Nigam Ltd. Thorugh … vs State Of U.P.Through The Secy. … on 19 January, 2010

Allahabad High Court
Bharat Sanchar Nigam Ltd. Thorugh … vs State Of U.P.Through The Secy. … on 19 January, 2010
Court No. - 11
C.M.A.No.3892/2010
In
Case :- MISC. SINGLE No. - 4447 of 2009

Petitioner :- Bharat Sanchar Nigam Ltd. Thorugh Its Telecom District
Manag
Respondent :- State Of U.P.Through The Secy. Stamps And
Registration Civil
Petitioner Counsel :- Pratul Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

Counter affidavit is taken on record.
Four weeks’ time is granted to learned counsel for the petitioner to file
rejoinder affidavit.

List immediately thereafter.
Order Date :- 19.1.2010
Pramod