Allahabad High Court High Court

Chini Mill Karmchari Kalyan Sangh … vs State Of U.P. And Others on 8 January, 2010

Allahabad High Court
Chini Mill Karmchari Kalyan Sangh … vs State Of U.P. And Others on 8 January, 2010
Chief Justice's Court

Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 5190 of
2009

Petitioner :- Chini Mill Karmchari Kalyan Sangh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Dinesh Rai
Respondent Counsel :- C.S.C.,Amit Negi,G.S. Hajela,Ravindra
Singh,Vivek Singh

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Pankaj Mithal,J.

Counter affidavits have been filed by District Magistrate,
Shahjahanpur and respondent No.5

That be kept on record.

Mr. Pipersenia, Standing Counsel, shall also place on record the
details of the provident fund amount deposited since 2004.

Mr. Dinesh Rai, learned counsel appearing on behalf of the
petitioners prays for two weeks’ time to file rejoinder affidavits to
the counter affidavits.

Time granted.

List it thereafter.

Order Date :- 8.1.2010
VMA

(C.K. Prasad, C.J.)

(Pankaj Mithal, J.)