Allahabad High Court High Court

Rizwan Ali vs State Of U.P.Thorugh Secy. Higher … on 11 January, 2010

Allahabad High Court
Rizwan Ali vs State Of U.P.Thorugh Secy. Higher … on 11 January, 2010
Court No. - 9

Case :- MISC. SINGLE No. - 71 of 2010

Petitioner :- Rizwan Ali
Respondent :- State Of U.P.Thorugh Secy. Higher Education Lko.And Ors.
Petitioner Counsel :- D.C.Tewari,Rakesh Pratap Singh
Respondent Counsel :- C.S.C.,Lalit Shukla

Hon'ble Devendra Kumar Arora,J.

Notice on behalf of the opposite party no. 1 has been accepted by the learned
Chief Standing Counsel whereas notice on behalf of the opposite party no.2
has been accepted by Sri Lalit Shukla, Advocate.

Issue notice to the opposite party no.3 returnable at an early date.

Counsel for the petitioner prays that he may be permitted to serve the opposite
party no.3 outside the Court.

The prayer is allowed.

Office is directed to issue Dasti Summon to the counsel for the petitioner to
serve the opposite party no.3 outside the Court, within 24 hours.

List on 18.01.2010 as fresh.

Order Date :- 11.1.2010
Suresh/-