Citation : 2014 Latest Caselaw 231 ALL
Judgement Date : 26 March, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 20 Case :- MISC. SINGLE No. - 564 of 2014 Petitioner :- M/S Sai Trading Company Gonda Thru Partner Archana Agarwal Respondent :- State Of U.P. Thru Secy. Agriculture Deptt. Civil Sectt. &Or Counsel for Petitioner :- Vashu Deo Mishra Counsel for Respondent :- C.S.C.,Rajiv Singh Chauhan Hon'ble Dr. Devendra Kumar Arora,J.
(C.M. Application No. 29903 of 2014)
This is an application for dismissal of the writ petition, supported with counter affidavit.
Counter affidavit be placed on record.
This application will be decided at the time of final hearing of the writ petition.
Four weeks' time is granted to the petitioner for filing rejoinder affidavit.
List thereafter.
Application is disposed of accordingly.
Order Date :- 26.3.2014
Vijay
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!