Allahabad High Court
Dr. Anshul Jain vs State Of U.P. And Others on 17 June, 2010
Court No. - 9 Case :- WRIT - A No. - 35506 of 2010 Petitioner :- Dr. Anshul Jain Respondent :- State Of U.P. And Others Petitioner Counsel :- Praveen Kumar,Pradeep Kumar Respondent Counsel :- C.S.C.,Pushpendra Singh Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
Heard learned counsel for the petitioner, learned standing counsel for the
respondent no.1 and Pushpendra Singh for respondent no.2.
Learned Standing Counsel is granted one month’s time to file counter
affidavit. Three weeks thereafter to the petitioner to file a rejoinder affidavit.
Issue notice to respondent nos. 3 and 4 by registered post. Steps be taken
within two weeks. Office shall send notice returnable at an early date.
List this petition after the expiry of the aforesaid period.
Any appointment made by the respondent shall be subject to the decision of
the petition.
Order Date :- 17.6.2010
MTA