Allahabad High Court High Court

Km. Kalindi vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Km. Kalindi vs State Of U.P. & Others on 6 August, 2010
Court No. - 38

Case :- WRIT - A No. - 4237 of 2009

Petitioner :- Km. Kalindi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vinod Kumar Singh
Respondent Counsel :- C.S.C.,B.K. Upadhya,K.S.
Kushwaha,K.S.Shukla,V.K.Singh

Hon'ble Sibghat Ullah Khan,J.

It is very unfortunate that no rejoinder affidavit
to the counter affidavit filed by Basic Shiksha
Adhikari has been filed. It has not even been
properly described as respondent No.3 in the
writ petition. Learned counsel for the petitioner
repeatedly asserted that rejoinder affidavit to
the counter affidavit of respondent No.5 had
been filed. However, respondent No.5 is a
private person and she will not be paying salary
to the petitioner.

List peremptorily on 19.08.2010.
Stay order is extended until 19.08.2010.
If rejoinder affidavit is not filed by the next date,
i.e. 19.08.2010, stay order shall stand
automatically vacated w.e.f. 20.08.2010.
Order Date :- 6.8.2010
NLY