Allahabad High Court
Smt.Kiran Verma W/O Late Sharda … vs State Of U.P.Through The … on 21 January, 2010
Court No. - 23 Case :- SERVICE SINGLE No. - 245 of 2010 Petitioner :- Smt.Kiran Verma W/O Late Sharda Bux Singh Respondent :- State Of U.P.Through The Prn.Secy.Khadi & Village Industries Petitioner Counsel :- Girish Chandra Verma Respondent Counsel :- C.S.C.,B.L.Verma(C-5624) Hon'ble Shabihul Hasnain,J.
Heard Sri G. C. Verma, learned counsel for the petitioner and Sri Vijay
Prakash Pandey holding brief of Sri B. L. Verma for opposite parties No.s 2
and 3 while notice on behalf of opposite party No.1 has been accepted by
learned Chief Standing counsel.
Opposite parties shall file counter affidavit within three weeks. Rejoinder
affidavit may be filed within a week thereafter.
List thereafter.
It is provided that the petitioner shall continue to be paid the emoluments as
she was getting before regularization.
Order Date :- 21.1.2010
RKM.