Allahabad High Court
Smt. Atiya Praveen vs State Of U.P.Through The Secy. … on 8 July, 2010
Court No. - 22 Case :- SERVICE SINGLE No. - 4494 of 2010 Petitioner :- Smt. Atiya Praveen Respondent :- State Of U.P.Through The Secy. Basic Education Civil Sectt. Petitioner Counsel :- M.S.Khan Respondent Counsel :- C.S.C.,R.P.Verma Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner.
Notice on behalf of opposite parties no.1 and 3 has been accepted by the
learned Standing Counsel while notice on behalf of opposite parties no.2 and
4 has been accepted by Sri R.P. Verma, 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 :- 8.7.2010
RBS/-