Allahabad High Court High Court

Md. Hasan Siddiqui S/O Md. … vs State Of U.P. Thru Secretary … on 16 July, 2010

Allahabad High Court
Md. Hasan Siddiqui S/O Md. … vs State Of U.P. Thru Secretary … on 16 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 3931 of 2010

Petitioner :- Md. Hasan Siddiqui S/O Md. Jakariya Siddiqui & Ors.
Respondent :- State Of U.P. Thru Secretary Medical Education & Ors.
Petitioner Counsel :- Suresh Chandra Shukla
Respondent Counsel :- Cs.C..,Sanjai Bhasin,Shashi Prakash Singh

Hon'ble Rajiv Sharma,J.

Issue notice to opposite parties No. 3, 6 and 7 returnable at an early date.

Learned counsel for the petitioners submits that he be permitted to take steps
both ways.

In case the petitioner takes step within 24 hours after completing all the
necessary formalities, Registry is directed to furnish the dasti notice for
effecting service upon opposite parties No.3, 6 and 7.
List immediately after service.

Order Date :- 16.7.2010
Ajit/-