Allahabad High Court
Namita And Ors. vs Union Of India Through Ministry Of … on 22 July, 2010
Court No. - 24 Case :- MISC. SINGLE No. - 2598 of 2010 Petitioner :- Namita And Ors. Respondent :- Union Of India Through Ministry Of Human Resources & Devp. Petitioner Counsel :- Ganga Singh Respondent Counsel :- C.S.C.,A.S.G.,S.P.Shukla,Sanjay Kr. Yadav Hon'ble Rajiv Sharma,J.
An application for amendment has been filed to bring on record certain
documents to which no objection has been raised by the Standing Counsel.
Accoridngly, the application for amendment is allowed.
Let necessary incorporation be made in the body of the writ petition and shall
file fresh copy of the amended writ petition.
Opposite parties may file counter affidavit to the amended writ petition.
Order Date :- 22.7.2010
HM