Allahabad High Court
Constable 37 A P Kailash Nath vs State Of U.P. Through Principal … on 22 July, 2010
Court No. - 27 Case :- SERVICE SINGLE No. - 3699 of 2010 Petitioner :- Constable 37 A P Kailash Nath Respondent :- State Of U.P. Through Principal Secy.Home Dept.And Others Petitioner Counsel :- Anurag Srivastava Respondent Counsel :- C.S.C. Hon'ble Devi Prasad Singh,J.
Two weeks’ time is allowed to the petitioner to file rejoinder affidavit. List
thereafter. Till further orders of this Court, interim order shall continue.
Order Date :- 22.7.2010
Madhu