Allahabad High Court High Court

Dileep Kumar S/O Late Hajari Lal, vs State Of U.P. Through The … on 21 January, 2010

Allahabad High Court
Dileep Kumar S/O Late Hajari Lal, vs State Of U.P. Through The … on 21 January, 2010
Court No. - 24

C.M.Application No. 107788 (W) of 2008

Case :- SERVICE SINGLE No. - 5919 of 2008

Petitioner :- Dileep Kumar S/O Late Hajari Lal,
Respondent :- State Of U.P. Through The Principal Secretary,In The Deptt.O
Petitioner Counsel :- A.P.Singh
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

This is an application for amendment.

Heard.

Application is allowed.

Let the necessary amendment be carried out within a week.

Learned counsel for the petitioners will file amended copy of the writ
petition after serving a copy to learned Standing Counsel within next
one week.

Learned Standing Counsel may file counter affidavit within next four
weeks. Rejoinder affidavit may be filed within next two weeks.

List immediately thereafter.

Order Date :- 21.1.2010
Ajit/-