Allahabad High Court High Court

Neeresh vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Neeresh vs State Of U.P. And Others on 15 July, 2010
Court No. - 36

Case :- WRIT - C No. - 40735 of 2010

Petitioner :- Neeresh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shiv Avtar Sharma
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

At the very outset learned counsel for the petitioner submits
that in the similar set of fact this Court has entertained the
writ petition and granted interim protection.

Copy of the order passed in writ petition no. 35860 of 2010
dated 6.7.2010 has been produced before the Court.

In view of the aforesaid, this Court is of the view that mater
needs disposal on getting response from the respondents.

Connect this petition with the writ petition referred above.

All the respondents are represented by the learned Standing
Counsel. He may file counter affidavit by the next date.

Till the next date of listing pursuant to the citation dated
20.5.2010 no further amount will be recovered.

Order Date :- 15.7.2010
Sachdeva