Allahabad High Court High Court

Ghanshyam Shukla vs State Of U.P.Through Secy. … on 19 January, 2010

Allahabad High Court
Ghanshyam Shukla vs State Of U.P.Through Secy. … on 19 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 230 of 2010

Petitioner :- Ghanshyam Shukla
Respondent :- State Of U.P.Through Secy. (Higher Education ) Civil Sectt
Petitioner Counsel :- Vivek Prakash Mishra
Respondent Counsel :- C.S.C.,R.P.Singh

Hon'ble Shabihul Hasnain,J.

Heard Sri Vivek Prakash Misra, learned counsel for the petitioner and Sri
R.P.Singh for the opposite party No.3 while notice on behalf of opposite party
No.s 1, 2 and 5 has been accepted by learned Chief Standing counsel.

Issue notice to opposite party No.s 6 and 7 returnable at an early date.

Mr. R.P.Singh prays for and is granted three weeks’ time to file counter
affidavit.

Rejoinder affidavit may be filed within a week thereafter.

Order Date :- 19.1.2010
RKM.