Allahabad High Court
M/S. Neeru Enterprises & Ors. vs State Of U.P. Thru. Secr. … on 30 July, 2010
Court No. - 2 Case :- WRIT - C No. - 12141 of 2010 Petitioner :- M/S. Neeru Enterprises & Ors. Respondent :- State Of U.P. Thru. Secr. Agriculture & Ors. Petitioner Counsel :- Tarun Agrawal,Ravi Kant Respondent Counsel :- C.S.C.,B.D.Mandhyan,Bharatji Agarwal,Nikhil Agarwal,Satish Mandhyan Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Sri B.D. Madhyan, learned Senior counsel appearing on behalf of
the Mandi Samiti and learned Standing Counsel prays for and are
allowed three weeks’ time to file counter affidavit. One week
thereafter is granted to file rejoinder affidavit.
List thereafter.
Interim order granted earlier shall continue till the next date of
listing.
Order Date :- 30.7.2010
Shiraz