Allahabad High Court
Kumari Saroj vs State Of U.P. And Others on 22 June, 2010
Court No. - 38 Case :- WRIT - A No. - 36180 of 2010 Petitioner :- Kumari Saroj Respondent :- State Of U.P. And Others Petitioner Counsel :- Shailenda Prakash Pandey Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The appointment of the petitioner as Aganwari Karyakatri has
been cancelled by the impugned order on the ground that she has
submitted a false income certificate.
The submission of the learned counsel for the petitioner is that no
income certificate was ever furnished by the petitioner.
Learned Standing Counsel prays for and is allowed three weeks’
time for filing counter affidavit. One week, thereafter, is allowed
to the learned counsel for the petitioner to file rejoinder affidavit.
List thereafter.
Order Date :- 22.6.2010
vinay