Allahabad High Court
Nutan Shukla & Others vs State Of U.P. Thru’ Secy. Deptt. Of … on 4 August, 2010
Court No. - 26 Civil Misc. Amendment Application No. 218893 of 2010 In re: Case :- WRIT - A No. - 32315 of 2008 Petitioner :- Nutan Shukla & Others Respondent :- State Of U.P. Thru' Secy. Deptt. Of Secondary Edu. & Others Petitioner Counsel :- A.R. Dube,Shobhit Dubey Respondent Counsel :- C.S.C.,Chandan Sharma Hon'ble Devendra Kumar Arora,J.
This is an amendment application.
Learned counsel for the petitioners want to add few more grounds as well as
prayer in the writ petition.
Learned Standing Counsel has no objection to the proposed amendment.
The application is allowed.
Learned counsel for the petitioners is permitted to carry out necessary
amendment within a period of 10 days. Learned counsel for the petitioners is
also directed to file amended copy of writ petition within the same period.
Order Date :- 4.8.2010
Naresh