Court No. - 38 Case :- WRIT - A No. - 47748 of 2009 Petitioner :- Ram Bahadur Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajeev Misra Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned standing
counsel.
Learned standing counsel accepts notice on behalf of the
respondent Nos. 1 to 4.
Petitioner is permitted to serve respondent No. 5 by the registered
post.
Steps be taken within one month.
All the respondents may file a counter affidavit within one month.
Petitioner will have two weeks thereafter to file rejoinder affidavit.
List thereafter.
Considering the facts and circumstances of the present case, in
the meantime, it is provided that in case the respondent No. 5 has
been given appointment treating him to the family member of the
deceased on the basis of some agreement then he will not be
permitted to work and no salary be paid till the decision of this
Court in the present writ petition.
Order Date :- 1.7.2010
Sazia