Allahabad High Court High Court

Smt.Madhuri Singh vs State Of U.P. Through Its … on 29 July, 2010

Allahabad High Court
Smt.Madhuri Singh vs State Of U.P. Through Its … on 29 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5229 of 2010

Petitioner :- Smt.Madhuri Singh
Respondent :- State Of U.P. Through Its Principal Secy.Dept.Of Edu.Lko.
Petitioner Counsel :- R.C.Singh,Prashant Kumar Singh
Respondent Counsel :- C.S.C.,J.P.Maurya

Hon'ble Satyendra Singh Chauhan,J.

Notice on behalf of opposite parties no.1and 2 has been accepted by the
learned Standing Counsel, while notice on behalf of opposite party no.3 has
been accepted by Sri J.P. Maurya, who pray for and are granted two weeks’
time to file counter affidavit. One week thereafter is allowed to the counsel
for the petitioner for filing rejoinder affidavit.

List thereafter.

Order Date :- 29.7.2010
Rao/-