Allahabad High Court High Court

Akhil Kumar Srivastava And Ors. vs State Of U.P.Through Secy. … on 2 August, 2010

Allahabad High Court
Akhil Kumar Srivastava And Ors. vs State Of U.P.Through Secy. … on 2 August, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4869 of 2010

Petitioner :- Akhil Kumar Srivastava And Ors.
Respondent :- State Of U.P.Through Secy. Village Devp. Govt. Of
U.P.Lko.
Petitioner Counsel :- Rakesh Kumar Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Despite Court’s order, the instructions have not been provided
to the learned standing counsel by the department. Learned
standing counsel informs that he has made every possible
effort to inform the opposite parties about the Court’s inquiry,
but the opposite parties did not pay any heed.
At this juncture, Sri Rajiv Misra, Addl. C.S.C., intervened
and stated that he will obtain instructions positively by the
next date.

The limited inquiry of the Court is whether the advertisement,
which has been issued, includes the post of the petitioners or
not.

Accordingly, list this case on 9.8. 2010 as fresh to enable the
standing counsel to get instruction. In case no instruction is
received, the Court will be compelled to call for the Officer in
Charge/ Commissioner/ Secretary in person, to be present to
assist the Court and provide the records.
Order Date :- 2.8.2010
Sadiq