Allahabad High Court High Court

Krishi Utpadan Mandi Samiti vs Special Judge, S.C.S.T. Act … on 9 July, 2010

Allahabad High Court
Krishi Utpadan Mandi Samiti vs Special Judge, S.C.S.T. Act … on 9 July, 2010
Court No. - 21

Case :- WRIT - C No. - 33763 of 2009

Petitioner :- Krishi Utpadan Mandi Samiti
Respondent :- Special Judge, S.C.S.T. Act Allahabad & Others
Petitioner Counsel :- Satish Mandhyan
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

On the matter being taken up today, from the side of the petitioner
it has been informed he has served with counter affidavit through
Sri P.K. Keshri. Petitioner further states that some reasonable time
be accorded to him for filing rejoinder affidavit.
Three weeks’ time is accorded in this direction.
List thereafter showing the name of Sri P.K. Keshri from the side
of respondents.

Order Date :- 9.7.2010
SR