Allahabad High Court High Court

Mohd. Israil ( S/S 4663/2007 ) vs State Of U.P. Thru Secy. Secondary … on 13 January, 2010

Allahabad High Court
Mohd. Israil ( S/S 4663/2007 ) vs State Of U.P. Thru Secy. Secondary … on 13 January, 2010
Court No. - 1

Case :- SPECIAL APPEAL No. - 780 of 2007

Petitioner :- Mohd. Israil ( S/S 4663/2007 )
Respondent :- State Of U.P. Thru Secy. Secondary Education & 6 Ors.
Petitioner Counsel :- Alka Verma
Respondent Counsel :- C.S.C.,H.S. Jain,R.B.S. Rathaur,Ramesh
Pandey,Sanjai Misra,Vinod Pandey

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Ms. Alka Verma has sent her illness slip for adjournment of the case.
The adjournment is being opposed by Sri Ramesh Pandey, saying that the
salary of the selected candidates has been withheld right from October, 2007.
List in the next weeks, as fresh.

The case shall not be adjourned on the next date for want of counsel.
Interim order shall continue till the next date of listing.
Order Date :- 13.1.2010
Sachin