Allahabad High Court High Court

Ranjani Singh vs Distt. Magistrate Varanasi, & … on 9 July, 2010

Allahabad High Court
Ranjani Singh vs Distt. Magistrate Varanasi, & … on 9 July, 2010
Court No. - 3

Case :- WRIT - A No. - 17695 of 2010

Petitioner :- Ranjani Singh
Respondent :- Distt. Magistrate Varanasi, & Others
Petitioner Counsel :- Yatindra
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Sanjay Misra,J.

Counter affidavit was invited by an order dated 2.4.2010 from the
respondents. No counter affidavit have been filed by the
respondents till date. Learned Standing Counsel appearing for the
respondents no. 1 and 2 prays for and is granted three weeks’
further time to file counter affidavit, failing which the respondent
no. 1, District Magistrate, Varanasi will appear in person before
this Court on the date fixed alongwith relevant records and
instructions to assist the Court.

As prayed, let the matter be listed on 6th August, 2010.

Interim order, if any, granted earlier shall remain operative till the
next date of listing.

Order Date :- 9.7.2010
Lbm/-