Allahabad High Court High Court

Jitendra Mohan Pandey vs State Of U.P. Through Secy.Basic … on 10 August, 2010

Allahabad High Court
Jitendra Mohan Pandey vs State Of U.P. Through Secy.Basic … on 10 August, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 5584 of 2010

Petitioner :- Jitendra Mohan Pandey
Respondent :- State Of U.P. Through Secy.Basic Edu.Lucknow And Others
Petitioner Counsel :- Om Prakash Mani Tripathi
Respondent Counsel :- C.S.C.,R.P.Verma

Hon'ble Shabihul Hasnain,J.

Heard Sri Om Prakash Mani Tripathi learned counsel for the petitioner and
Sri R.P. Verma for Basic Shiksha Adhikari, Ambedkar Naga who prays for
and is granted four weeks’ time to file counter affidavit in the matter.
Rejoinder affidavit, if any may be filed in a week. List thereafter.

In the counter affidavit the opposite parties will come back with an answer
with regard to Annexure no. 4 to the writ petition specifically as to what has
been done in this regard.

Order Date :- 10.8.2010
Om.