Allahabad High Court High Court

Constable 27 Vijay Kumar S/O Sri … vs The Union Of India Through It’S … on 13 January, 2010

Allahabad High Court
Constable 27 Vijay Kumar S/O Sri … vs The Union Of India Through It’S … on 13 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 152 of 2010

Petitioner :- Constable 27 Vijay Kumar S/O Sri Soney Lal And Others
Respondent :- The Union Of India Through It'S Secretary Uttrakhand & Ors
Petitioner Counsel :- Rakesh Kumar Singh
Respondent Counsel :- C.S.C.,A.S.G.,Pradeep Chandola

Hon'ble Rajiv Sharma,J.

Issue notice.

Notice on behalf of opposite parties No. 1 and 10 has been accepted by
Ms Alka Saxena, while notice on behalf of opposite party No.2 has been
accepted by Sri Pradeep Chandola and on behalf of opposite parties
No. 3 to 9 has been accepted by the learned Chief Standing Counsel.

Heard learned counsel for the parties.

Submission of learned counsel for the parties that the case of the
petitioner is squarely covered by the order of this Court passed on
13.10.2009 in leading writ petition No. 6326 (SS) of 2009 and as such,
the benefit of the said order may be granted to the petitioner, to which
learned counsel for the opposite parties have no objection.

In view of the above, the benefit of the interim order dated 13.10.2009
passed in leading Writ Petition No. 6326 (SS) of 2009 is also extended
to the present petitioner.

List the matter along with writ petition No. 6326 (SS) of 2009 and other
similar matters in the first week of February, 2010.

In the meantime, the opposite parties may exchange affidavits.

Learned counsel for the parties shall come prepared for final hearing on
the next date of listing.

Order Date :- 13.1.2010

Ajit/-