Allahabad High Court High Court

Ramesh Kumar Srivastava vs State Of U.P.Through Its Secy. … on 24 June, 2010

Allahabad High Court
Ramesh Kumar Srivastava vs State Of U.P.Through Its Secy. … on 24 June, 2010
Court No. - 3

Case :- SERVICE BENCH No. - 863 of 2010

Petitioner :- Ramesh Kumar Srivastava
Respondent :- State Of U.P.Through Its Secy. Industrial Devp. Civil Sectt.
Petitioner Counsel :- Vikas Singh
Respondent Counsel :- C.S.C.,Umesh Chandra Pandey

Hon'ble Shri Narayan Shukla,J.

Hon’ble Devendra Kumar Arora,J.

(C.M.A. No………………….(W) of 2010)

This is an application for amendment in the memo of writ petition.

The application is allowed.

The petitioner is permitted to incorporate necessary amendment within 24
hours.

Put up on 29.6.2010, as fresh. On that date, learned counsel for opposite
parties shall produce original copy of the Rules as amended.

Sri Umesh Chandra Pandey, learned counsel appearing on behalf of opposite
parties no. 2 to 4 may also file short counter affidavit by the next date.

Order Date :- 24.6.2010
ashok