Allahabad High Court High Court

Shiv Nayak Singh S/O Late Chimman … vs U.P. State Sugar Corporation Ltd. … on 5 August, 2010

Allahabad High Court
Shiv Nayak Singh S/O Late Chimman … vs U.P. State Sugar Corporation Ltd. … on 5 August, 2010
Court No. - 22

Case :- MISC. SINGLE No. - 4393 of 2010

Petitioner :- Shiv Nayak Singh S/O Late Chimman Singh
Respondent :- U.P. State Sugar Corporation Ltd. Thru M.D., Lucknow &
Ors.
Petitioner Counsel :- R.P. Singh
Respondent Counsel :- C.S.C.,K.S. Pawar

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

Notice on behalf of opposite parties no.1 and 2 has been accepted by Sri K.S.
Pawar, while notice on behalf of opposite party no.3 has been accepted by the
learned Standing Counsel, who pray for and are granted four weeks’ time for
filing counter affidavit. Petitioner may file rejoinder affidavit within two
weeks thereafter.

List after expiry of the aforesaid period.

Order Date :- 5.8.2010
RBS/-