Allahabad High Court High Court

Vishwanath Singh S/O Sher Bahadur … vs U.P. Secondary Education … on 2 February, 2010

Allahabad High Court
Vishwanath Singh S/O Sher Bahadur … vs U.P. Secondary Education … on 2 February, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 445 of 2010

Petitioner :- Vishwanath Singh S/O Sher Bahadur Singh
Respondent :- U.P. Secondary Education Services Commission & Ors.
Petitioner Counsel :- R.B. Singh
Respondent Counsel :- C.S.C.,H.S. Jain

Hon'ble Shabihul Hasnain,J.

Heard Sri R.B.Singh along with Sri O.P.M. Tripathi for the petitioner and
while Sri H.S.Jain has accepted notice on behalf of opposite party Nos. 1 and
2 and learned Chief Standing counsel for opposite party No.s 3 and 4.

Learned counsels for the petitioner pray that they may be allowed to implead
State of U.P. as necessary opposite parties.

They may do so within a week.

Let counter affidavit be filed in this matter within two weeks. Rejoinder
affidavit may be filed within a week thereafter.

List thereafter.

Order Date :- 2.2.2010
RKM.