Allahabad High Court High Court

Provincial Rakshak Dal Sangh vs Director General Prantiya … on 7 July, 2010

Allahabad High Court
Provincial Rakshak Dal Sangh vs Director General Prantiya … on 7 July, 2010
Court No. - 49

Case :- WRIT - A No. - 52647 of 1999

Petitioner :- Provincial Rakshak Dal Sangh
Respondent :- Director General Prantiya Rakshak Dal & Others
Petitioner Counsel :- Ranjit Saxena,D.C.Tripathi,D.L.
Tripathi,G.S.Dubey,Manish Goyal
Respondent Counsel :- C.S.C.,A.K.Nigam,B.N.Singh

Hon'ble Bala Krishna Narayana,J.

Learned counsel for petitioner prays for and is allowed two week’s time for
filing supplementary affidavit disclosing whether petitioner association is
registered or not .

Learned counsel for the parties may submit written submissions on or before
the date fixed as well as the case law on which they propose to rely.

As jointly prayed by learned counsel for the parties list this case on 27.7.2010

Order Date :- 7.7.2010
cps