Court No. - 40 Case :- WRIT - A No. - 34887 of 2010 Petitioner :- Santosh Priyadarshi Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vijay Gautam
Respondent Counsel :- C.S.C.
Hon’ble Krishna Murari, J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
It has been brought to the notice of the Court that the issue
involved in this petition pertaining to selection for making
appointment on the post of Constable in Uttar Pradesh, is also
drawing attention of this Court in Writ Petition No. 33984 of 2010,
wherein initially vide order dated 08.06.2010 while allowing time to
the learned Standing Counsel to file counter affidavit, an interim
order was passed which was subsequently modified vide order
dated 14.06.2010 to the extent that respondent shall be at liberty
to declare the result of the impugned selection, subject to the
condition that one post of Constable shall be kept vacant till further
orders of the Court.
Since the issue involved in this petition is identical to the one in
Writ Petition No. 33984 of 2010, as such, the petitioner herein is
also entitled to the same order.
Learned Standing Counsel appearing for respondents may file
counter affidavit within four weeks. Petitioner will have one week
thereafter for filing rejoinder affidavit.
Connect and list along with Writ Petition No. 33984 of 2010 after
expiry of the aforesaid period.
Considering the facts and circumstances, the respondents shall be
at liberty to declare the result of impugned selection, subject to the
condition that one post of constable shall be kept vacant till further
orders of this Court.
15.06.2010
VKS/ WP 34887/10