Allahabad High Court
Dr. (Smt.) Jay Shree Ram S/O Dr. … vs State Of U.P. Thru Principal … on 16 June, 2010
Court No. - 27 Case :- SERVICE BENCH No. - 826 of 2010 Petitioner :- Dr. (Smt.) Jay Shree Ram S/O Dr. P.S. Ram Respondent :- State Of U.P. Thru Principal Secretary Medical Health & Ors. Petitioner Counsel :- Rajeev Singh Respondent Counsel :- C.S.C. Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
Learned Chief Standing Counsel who has accepted notice on behalf of
opposite parties is allowed four weeks’ time to file counter affidavit, two
weeks then for the rejoinder. List thereafter.
In the meantime, the respondents shall consider the petitioner’s case for
payment of provisional pension in accordance with rules.
Order Date :- 16.6.2010
kkb/