Court No. - 3 Case :- SERVICE SINGLE No. - 4109 of 2010 Petitioner :- Rudra Narain Gupta Respondent :- State Of U.P.Through Its Prin. Secy. Nagar Vikas Lko. Petitioner Counsel :- Savita Jain Respondent Counsel :- C.S.C,I.P.Singh Hon'ble Shri Narayan Shukla,J.
Heard Mrs. Savit Jain, learned counsel for the petitioner and Mr.
Deepak Singh holding brief of Mr.I.P.Singh, learned counsel for
the Jal Nigam as well as learned Standing Counsel.
This order shall also govern the prayer for interim orders made in
Writ Petition Nos. 690 (S/B) of 2010 and 671 (S/B) of 2010 .
Indisputably, the petitioner is similarly situated like those in Writ
Petition No. 168 (S/B) of 2010, therefore, the petitioner would be
entitled to get the benefits of order dated 22.02.2010.
Hence, I grant the interim relief in the same terms as granted in
Writ Petition No. 168 (S/B) of 2010 till the final decision on the
issue in question.
List with connected writ Petition nos. 690 (S/B) of 2010 and 671
(S/B) of 2010.
Order Date :- 18.6.2010
Sanjeet