Court No. - 38 Case :- WRIT - A No. - 41483 of 2010 Petitioner :- Suresh Chandra Sharma Respondent :- State Of U.P. And Others Petitioner Counsel :- K. C. Sinha Respondent Counsel :- C. S. C.,Y. K. Nagaich Hon'ble Shishir Kumar,J.
Sri Y.K. Nagaich has accepted notice on behalf of respondent
no.2.Standing Counsel accepts notice on behalf of respondents
no.1. All the respondents may file counter affidavit within a period
of one month. The petitioner will have two weeks thereafter to file
rejoinder affidavit.
List after the expiry of the aforesaid period.
The petitioner submits that the order impugned dated 5.7.2010 has
been passed regarding recovery of certain amount from the
pension of the petitioner. The petitoner has already retired on
31.1.2010 and the recovery from the pension amount has been
issued, that too without any opportunity of hearing to the
petitioner. In view of the aforesaid fact, the petitioner is entitled
for interim relief.
Till further orders of this Court, there will be no recovery against
the petitioner.
Order Date :- 20.7.2010
V.Sri/-