Allahabad High Court High Court

Vijay Dwivedi vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Vijay Dwivedi vs State Of U.P. And Others on 5 August, 2010
Court No. - 18

Case :- WRIT - A No. - 46062 of 2010

Petitioner :- Vijay Dwivedi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R. C. Dwivedi
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Notice on behalf of respondents 1 to 4 has been accepted by Standing
Counsel.

Issue notice to respondents 5 to 11 fixing 20.9.2010 as the date.

Petitioner before this court is one of the prospective candidates for the post ,
which is the subject matter of dispute in this petition. It is alleged that
Regional Level Committee has approved the appointment of respondents 7 to
11 without ensuring compliance of the procedure prescribed for such
appointment and as explained by this court in the case of Adarsh Inter
College, Baburi Vs. State of U.P. 2010 ALR vol.78, page 42, which has since
been affirmed by the Division Bench of this Court. Other allegations have
also been made, namely, that the advertisement itself was cancelled still the
process has been completed.

The matter involves serious allegations and requires enquiry by this court.

Till the next date of listing, respondent no.s 7 to 11 shall not be be paid their
salary without the leave of the court.

Order Date :- 5.8.2010
SM