Allahabad High Court High Court

Nandita Sharma vs State Of U.P.Through Secy. … on 26 July, 2010

Allahabad High Court
Nandita Sharma vs State Of U.P.Through Secy. … on 26 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 3004 of 2010

Petitioner :- Nandita Sharma
Respondent :- State Of U.P.Through Secy. Technical Education Civil
Sectt
Petitioner Counsel :- R.N.Shukla
Respondent Counsel :- C.S.C.,Lalit Shukla,S.C.Kashish

Hon'ble Rajiv Sharma,J.

Mr. S. C. Kashish, learned Counsel appearing for the respondents
submits that he has received the instructions. Accordingly, he prays for
and is hereby granted three weeks to file counter-affidavit and the
petitioner will have two weeks thereafter to file rejoinder affidavit.

List immediately after expiry of the aforesaid period.

Order Date :- 26.7.2010
lakshman