Court No. - 38 Case :- WRIT - A No. - 35963 of 2010 Petitioner :- Om Prakash Singh And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- D.P. Singh Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The Government Order dated 20.05.2010 and the Circular dated
28.5.2010, and the consequential relieving order dated 07.06.2010
are under challenge in this writ petition.
The above Government Order and the Circular have earlier been
challenged in a number of writ petitions which have been
entertained and an interim order has been passed. One such
interim order is dated 16.06.2010 passed in Writ Petition No.
35281 of 2010.
In view of the above, learned Standing Counsel is allowed three
weeks’ time to file counter affidavit. One week, thereafter, is
allowed to the petitioners for filing rejoinder affidavit.
Connect with the Writ Petition No. 35281 of 2010 and list on the
expiry of the above period.
Considering the interim order passed in the above referred writ
petition, as an interim measure, it is hereby provided that the
petitioners shall continue to work on the post held by them in
District Institute of Education and Training (DIET), District,
Chitrakoot and shall be entitled to salary in accordance with law.
Order Date :- 21.6.2010
vinay