Allahabad High Court High Court

Dr. Rashmi Shukla D/O R.R. Shukla … vs State Of U.P. Through Principal … on 18 January, 2010

Allahabad High Court
Dr. Rashmi Shukla D/O R.R. Shukla … vs State Of U.P. Through Principal … on 18 January, 2010
Court No. - 24
Case :- SERVICE BENCH No. - 1539 of 2008
Petitioner :- Dr. Rashmi Shukla D/O R.R. Shukla R/O Rama Niwas
Respondent :- State Of U.P. Through Principal Secretary Higher
Education
Petitioner Counsel :- Anurag Verma
Respondent Counsel :- C.S.C.,D.K. Arora

Hon'ble Rajiv Sharma,J.

Hon’ble Dr. Satish Chandra,J.

The case has come up in the supplementary cause list.

Mr. Ratnesh Chandra has accepted notice on behalf of the opposite
party No.5, whereas notice on behalf of opposite parties 1 to 3 has been
accepted by the opposite parties 1 to 3.

Mr. Ratnesh Chandra states that he is not aware of the case that it will
be taken up today. On the other hand, learned Standing Counsel
submits that he has not received the instructions on behalf of the
opposite parties 1 to 3.

Issue notice to the opposite party No.4.

Learned Counsel for the petitioner will serve the notice upon the
opposite party No.4 outside the Court.

Registry is directed to issue dasti summons for serving notice upon the
opposite party No.4. Registry is also directed to mention in the notice
that the case will be taken up on 27.1.2010. List on 27.1.2010.

In the meantime, learned Standing Counsel and Mr. Ratnesh Chandra
are directed to seek instructions.

Order Date :- 18.1.2010
lakshman