Allahabad High Court
Laxman Singh vs Union Of India Thru. Secr. … on 1 July, 2010
Court No. - 2 Case :- WRIT - C No. - 21653 of 2010 Petitioner :- Laxman Singh Respondent :- Union Of India Thru. Secr. Ministry Of Petroleum & Ors. Petitioner Counsel :- J.J. Munir Respondent Counsel :- A.S.G.I.,A.K.Pandey,Rakesh Bahadur,Vikas Budhwar Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
As prayed, three weeks time is allowed to file counter affidavit. One week
thereafter to file rejoinder affidavit.
List after four weeks.
Interim order shall continue till the next date of listing.
Order Date :- 1.7.2010
G.S