Allahabad High Court High Court

Urmila Verma And Others vs State Of U.P. Through Its … on 4 August, 2010

Allahabad High Court
Urmila Verma And Others vs State Of U.P. Through Its … on 4 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5403 of 2010

Petitioner :- Urmila Verma And Others
Respondent :- State Of U.P. Through Its Principal Secy.Basic Edu.Lko.
Petitioner Counsel :- D.K.Srivastava
Respondent Counsel :- C.S.C.,R.P.Verma

Hon'ble Satyendra Singh Chauhan,J.

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

Issue notice to opposite party no.4

List thereafter.

Order Date :- 4.8.2010
Rao/-