Allahabad High Court High Court

C/M U.V.I.C.Koilass,Azamgarh vs D.I.O.S.& Others on 20 July, 2010

Allahabad High Court
C/M U.V.I.C.Koilass,Azamgarh vs D.I.O.S.& Others on 20 July, 2010
Court No. - 26

Case :- WRIT - A No. - 13992 of 1998

Petitioner :- C/M U.V.I.C.Koilass,Azamgarh
Respondent :- D.I.O.S.& Others
Petitioner Counsel :- Irshad Ali
Respondent Counsel :- S.C.,J.P.Singh,Niraj Tiwari,Poonam Dubey

Hon'ble Anil Kumar,J.

Heard learned counsel for the parties and perused the record.

Learned counsel for the petitioner submits that the respondent no. 4, Sri
Santosh Kumar Singh had filed a Writ Petition No. 10398 of 1995 in which a
prayer has been made by him that the respondents may be directed to release
his salary.

He further submits that the controversy which is involved in the present case
is identical in nature involved in the aforesaid writ petition, as such present
writ petition will be heard and decided alongwith aforesaid writ petition.

Sri Neeraj Tiwari, learned counsel appearing on behalf of opposite party no. 4
does not disputed at the above said position.

In view of the said fact, office is directed that the present writ petition be list
and connect alongwith writ petition No. 10398 of 1995 in the first week of
August, 2010.

Order Date :- 20.7.2010
Krishna/*