Court No. - 24 Case :- MISC. SINGLE No. - 2772 of 2006 Petitioner :- Parents Association Of Students Thru Addl.Gen.Secy. Respondent :- State Of U.P. Thru Secy. Medical Education & 2 Ors. Petitioner Counsel :- Satya Narain Shukla Respondent Counsel :- C.S.C.,Sanjay Bhasin Hon'ble Rajiv Sharma,J.
The instant writ petition has been filed in the year 2006. As per office report
dated 10.1.2010, service of notice to opposite party No.4 is deemed sufficient
under Chapter VIII Rule 12 of the Rules of the High Court, 1952 but no one
has put in appearance on behalf of the opposite party No.4.
Learned Standing Counsel and Sri Sanjay Bhasin, appeared on behalf of the
opposite party No.2, pray for and are allowed six weeks and no more time to
file counter affidavit. Rejoinder affidavit may be filed within next four
weeks.
List the matter on 27.9.2010. In case counter affidavit is not filed within the
stipulated period, the Principal Secretary, Medical Education, Lucknow and
Director General of Medical Education and Training, U.P., Lucknow, shall
appear in person on the date fixed.
Order Date :- 23.7.2010
Ajit/-