Allahabad High Court High Court

Dharmendra Kumar Singh vs State Of U.P.Through Secy.Basic … on 3 August, 2010

Allahabad High Court
Dharmendra Kumar Singh vs State Of U.P.Through Secy.Basic … on 3 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5371 of 2010

Petitioner :- Dharmendra Kumar Singh
Respondent :- State Of U.P.Through Secy.Basic Edu.Lucknow And Others
Petitioner Counsel :- Nagendra B.Singh
Respondent Counsel :- C.S.C.,J.P.Maurya,Jogendra Nath Verma

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

Notice on behalf of opposite parties no.1 and 2 has been accepted by the
learned Standing Counsel while notice on behalf of opposite party no.3 has
been accepted by Sri J.P. Maurya and notice on behalf of opposite party no.4
has been accepted by Sri Jogendra Nath Verma, who pray for and are granted
four weeks’ time for filing counter affidavit. Petitioner may file rejoinder
affidavit within two weeks thereafter.

List after expiry of the aforesaid period.

Order Date :- 3.8.2010
RBS/-