Allahabad High Court High Court

Vijai Laxmi Devi vs Asst. Record Officer on 3 July, 2010

Allahabad High Court
Vijai Laxmi Devi vs Asst. Record Officer on 3 July, 2010
Court No. - 6

Case :- WRIT - B No. - 25771 of 2009

Petitioner :- Vijai Laxmi Devi
Respondent :- Asst. Record Officer
Petitioner Counsel :- Kripa Shanker Singh,A.K. Mishra,Ajai Shankar Pathak
Respondent Counsel :- C.S.C.,Anil Kumar Mishra

Hon'ble Prakash Krishna,J.

Sri Kripa Shanker Singh, learned counsel for the petitioner, submits that the
respondent no.4 is the main contesting party who has not filed counter
affidavit nor any counter affidavit has been filed on behalf of the State. Sri
Anil Kumar Mishra, advocate, has sent illness slip.

However, a counter affidavit has been filed by the newly added respondent
no.5 to which he wants three weeks time to file rejoinder affidavit. Time
prayed for is granted. List the petition after expiry of three weeks.

Till the next date of listing, the interim order passed by this Court shall
remain in operation.

(Prakash Krishna, J.)

Order Date :- 3.7.2010
LBY