Allahabad High Court High Court

Smt. Manki Devi vs State Of U.P. And Others on 21 June, 2010

Allahabad High Court
Smt. Manki Devi vs State Of U.P. And Others on 21 June, 2010
Court No. - 32

Case :- WRIT - A No. - 35393 of 2010

Petitioner :- Smt. Manki Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Ran Vijai Singh,J.

The dispute relates to the payment of Family Pension where the action of the
respondents have been challenged on the basis of cut of date fixed for such
purpose.

Matter requires consideration.

Issue notice.

Notices on behalf of the respondent nos. 1 and 3 have been accepted by the
office of the learned chief standing counsel, whereas Sri K. S. Kushwaha
appears on behalf of the respondent no. 2, therefore, notice need not be send
again. Learned counsel appearing for respondents may file counter affidavit
within a period of six weeks. Rejoinder affidavit if any may be filed two
weeks thereafter.

List thereafter.

Order Date :- 21.6.2010
R.C.