Court No. - 38 Case :- WRIT - A No. - 5744 of 2010 Petitioner :- Anil Kumar & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Pramod Kumar,V.P. Shukla Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioners and learned Standing
Counsel.
The claim of the petitioners is that they are entitled to appear in
the examination. Similarly situate candidates have been
granted interim orders and one of the interim order in the case
of Madhusudan Singh and others Vs. State of U.P. and others,
Civil Misc. Writ Petition No.2195 of 2010, has been placed
before the Court.
In view of the submissions raised, the petitioners shall also be
permitted to appear in the examination as scheduled to be held
on 7.2.2010. Learned Standing Counsel is granted 3 weeks’
time to file a counteraffidavit. Rejoinderaffidavit may be filed
within a week thereafter.
The result of the petitioners shall not be declared and the same
shall be subject to final decision of the writ petition.
Connect and list with Writ Petition No.2195 of 2010.
Order Date :- 4.2.2010
Irshad