Allahabad High Court High Court

Rajesh Kumar Singh vs State Of U P … on 7 January, 2010

Allahabad High Court
Rajesh Kumar Singh vs State Of U P … on 7 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 5692 of 2009

Petitioner :- Rajesh Kumar Singh
Respondent :- State Of U P Thr.Prin.Secy.Dept.Of Homeguards
Govt.Of U P
Petitioner Counsel :- Upendra Nath Misra
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Eight weeks further time is granted to the learned Standing Counsel for
filing counter-affidavit and the petitioner will have six weeks thereafter to
file rejoinder affidavit.

List immediately after expiry of the aforesaid period.

Till the next date of listing, interim order granted earlier shall remain in
operation.

Order Date :- 7.1.2010
lakshman