Allahabad High Court High Court

M/S Vibhore Enterprises, Thru. … vs State Of U.P.,Thru. Prin. Secy., … on 3 August, 2010

Allahabad High Court
M/S Vibhore Enterprises, Thru. … vs State Of U.P.,Thru. Prin. Secy., … on 3 August, 2010
Court No. - 27

Case :- MISC. BENCH No. - 4731 of 2010

Petitioner :- M/S Vibhore Enterprises, Thru. Its Prop. Neeraj Agarwal
Respondent :- State Of U.P.,Thru. Prin. Secy., Labour, & Ors.
Petitioner Counsel :- Prashant Singh 'Atal'
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble Anil Kumar,J.

Four weeks’ time is allowed to file counter affidavit, one week for rejoinder
affidavit.

Interim order, if any, shall continue till the next date of listing.

Order Date :- 3.8.2010
Ravi/