Allahabad High Court
Dayaram vs State Of U.P.Through Its Prin. … on 1 July, 2010
Court No. - 22 Case :- SERVICE SINGLE No. - 4327 of 2010 Petitioner :- Dayaram Respondent :- State Of U.P.Through Its Prin. Secy. Nagar Vikas Lko.And Ors Petitioner Counsel :- Savita Jain Respondent Counsel :- C.S.C.,I.P.Singh Hon'ble Satyendra Singh Chauhan,J.
Notice on behalf of opposite party no.1 has been accepted by the learned
Standing Counsel, while notice on behalf of opposite parties no.2 to 4 has
been accepted by Sri I.P. Singh, who pray for and are granted four weeks’
time to file counter affidavit. Two weeks thereafter is allowed to the counsel
for the petitioner for filing rejoinder affidavit.
List thereafter along with Writ Petition No.3813 (SS) of 2010.
Order Date :- 1.7.2010
Rao/-