Allahabad High Court High Court

Madhusudan vs State Of U.P. Thru. Secr. … on 2 July, 2010

Allahabad High Court
Madhusudan vs State Of U.P. Thru. Secr. … on 2 July, 2010
Court No. - 35

Case :- WRIT - C No. - 20584 of 2010

Petitioner :- Madhusudan
Respondent :- State Of U.P. Thru. Secr. Industrial Devp. & Ors.
Petitioner Counsel :- Uma Nath Pandey
Respondent Counsel :- C.S.C.,Ramendra P. Singh

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Learned counsel for the respondent Yamuna Expressway Industrial
Development Authority has filed counter affidavit. Learned Standing Counsel
prays for and is granted three weeks’ further time to file counter affidavit.
Petitioner shall have two weeks’ thereafter to file rejoinder affidavit.

List immediately thereafter.

Interim order to continue till the next date of listing.

Order Date :- 2.7.2010
PKB