Allahabad High Court High Court

Vipin Kumar Singh vs State Of U.P. Through Secretary … on 8 July, 2010

Allahabad High Court
Vipin Kumar Singh vs State Of U.P. Through Secretary … on 8 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4116 of 2010

Petitioner :- Vipin Kumar Singh
Respondent :- State Of U.P. Through Secretary Basic Education Lucknow
Lko.
Petitioner Counsel :- Amitabh Kumar Rai
Respondent Counsel :- C.S.C.,D.R.Mishra,J.P.Maurya

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and the learned Standing Counsel.

Notice on behalf of opposite parties no.1 and 2 has been accepted by the
learned Standing Counsel, while notice on behalf of opposite party no.3 has
been accepted by Sri J.P.Maurya and Sri D.R.Misra has accepted notice on
behalf of opposite party no.4, who pray for and are granted four weeks time to
file counter affidavit. Thereafter petitioner may file rejoinder affidavit within
two weeks. List thereafter.

In the meantime operation of the impugned order dated 26.3.2010, contained
in Annexure no.1 to the writ petition, shall remain stayed. However, it will be
open to the opposite parties to proceed with the inquiry expeditiously.

Order Date :- 8.7.2010
BLY