Allahabad High Court High Court

Kamlesh Kumar C.P. 52 vs State Of U.P. & Others on 16 June, 2010

Allahabad High Court
Kamlesh Kumar C.P. 52 vs State Of U.P. & Others on 16 June, 2010
Court No. - 40

Case :- WRIT - A No. - 35067 of 2010

Petitioner :- Kamlesh Kumar C.P. 52
Respondent :- State Of U.P. & Others

Petitioner Counsel :- Dinesh Kumar Verma
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard   learned   counsel   for   the   petitioner   and   learned   Standing 

Counsel.

The issue involved in this writ petition is already drawing attention 

of this Court in Civil Misc. Writ Petition No. 25016 of 2010, wherein 

the Hon’ble Single Judge after considering the matter, has called 

for a counter affidavit and granted interim orders. Since the issue 

involved is identical, the petitioner herein is also entitled to get the 

same interim protection.

Connect  this  writ  petition  along  with  Writ  Petition  No.  25016  of 

2010.

Learned   Standing   Counsel   is   granted   four   weeks’   time   to   file 

counter  affidavit.   Petitioner  will   have   three  weeks  thereafter   for 

filing rejoinder affidavit.

List after expiry of the aforesaid period.

Considering   the   facts   and   circumstances,   till   the   next   date   of 

listing, effect and operation of the impugned transfer order dated 

28.03.2010 in so far it relates to the petitioner shall remain stayed.

16.06.2010
VKS/ WP 35067/10