Allahabad High Court
Jagjeewan Mishra vs State Of U.P.Through Prin. Secy. … on 18 June, 2010
Court No. - 27 Case :- MISC. BENCH No. - 5884 of 2010 Petitioner :- Jagjeewan Mishra Respondent :- State Of U.P.Through Prin. Secy. Deptt. Of Revenue Lko.And Petitioner Counsel :- Vinod Kumar Singh Respondent Counsel :- C.S.C.,Ajay Pratap Singh,R.N.Gupta Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
Short Counter affidavit filed on behalf of the opposite party no. 5 be taken on
record. Supplementary affidavit filed on behalf of the petitioner is also taken
on record.
List/put up on 23rd June, 2010. In the meantime, learned counsel for the
petitioner may file short rejoinder affidavit to the counter affidavit filed by the
opposite party no. 5. and learned Standing Counsel may seek instruction.
Learned counsel for the respondent no. 5 may file response to the
supplementary filed by the petitioner.
Order Date :- 18.6.2010
Kaushal