Allahabad High Court
Smt. Chinta Devi vs State Of U.P. & Others on 4 January, 2010
Court No. - 21 Case :- WRIT - C No. - 59482 of 2009 Petitioner :- Smt. Chinta Devi Respondent :- State Of U.P. & Others
Petitioner Counsel :- V.K.S. Kushwaha,V.S. Kushwaha
Respondent Counsel :- C.S.C.,S.K. Pandey
Hon’ble V.K. Shukla J.
Six weeks’ further time is allowed to respondents for filing counter affidavit.
Rejoinder affidavit may be filed within next two weeks.
List thereafter.
Interim order already passed is extended till the next date of listing.
Order Date :- 4.1.2010
SRY