Allahabad High Court High Court

Giri Raj Srivastava vs State Of U.P. Through Principal … on 12 July, 2010

Allahabad High Court
Giri Raj Srivastava vs State Of U.P. Through Principal … on 12 July, 2010
Court No. - 27

Case :- SERVICE SINGLE No. - 2432 of 2010

Petitioner :- Giri Raj Srivastava
Respondent :- State Of U.P. Through Principal Secy.Geology And Mining
Dept
Petitioner Counsel :- I.M.Pandey
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Four weeks’ time is allowed to file counter affidavit, two weeks then for the
rejoinder. List thereafter.

In the meantime, the respondents shall ensure to pay revised minimum wages
as provided by interim order dated 26.4.2010.

Order Date :- 12.7.2010
kkb/