Allahabad High Court High Court

Land Management Committee G.P. … vs State Of U.P. And Others on 24 June, 2010

Allahabad High Court
Land Management Committee G.P. … vs State Of U.P. And Others on 24 June, 2010
Court No. - 33

Case :- WRIT - C No. - 36519 of 2010

Petitioner :- Land Management Committee G.P. Tappa Ghos Thru Mohd.
Idrish
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anuj Kumar,Ravindra Rpakash Srivasta
Respondent Counsel :- C.S.C.

Hon'ble Ran Vijai Singh,J.

Issue notice.

Notices on behalf of respondent nos.1, 2 and 3 have been accepted by the
office of the learned Chief Standing Counsel, therefore, need not be served
again.

Issue notice to the respondent no.4 through registered post returnable at an
early date.

Learned Standing Counsel is granted six weeks time to file counter affidavit.
Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List thereafter.

Order Date :- 24.6.2010
Mustaqeem.