Allahabad High Court High Court

Mukesh Kumar vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Mukesh Kumar vs State Of U.P. And Others on 11 August, 2010
Court No. - 39

Case :- WRIT - A No. - 46449 of 2010

Petitioner :- Mukesh Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Jitendra Kr. Sharma
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

On instructions learned Standing Counsel states that the petitioner
is not eligible for being considered for appointment as Constable
since he does not possess the qualification as per the
advertisement.

Learned Standing Counsel appearing for the respondents prays for
and is granted three weeks time to file counter affidavit. Rejoinder
affidavit, if any, may be filed within two weeks thereafter.

List this petition for admission/hearing in the week commencing
27th September, 2010.

Order Date :- 11.8.2010
Kpy