Allahabad High Court High Court

Akhilesh Kumar Constable No.34 vs State Of U.P. & Others on 20 July, 2010

Allahabad High Court
Akhilesh Kumar Constable No.34 vs State Of U.P. & Others on 20 July, 2010
Court No. - 28

Case :- WRIT - A No. - 69703 of 2009



Petitioner :- Akhilesh Kumar Constable No.34
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A. K. Mishra,S. P. Giri
Respondent Counsel :- C. S. C.


Hon'ble Sudhir Agarwal,J.

Learned counsel for the petitioner prays for and is allowed to implead
Superintendent of Police, Unnao as respondent no.6 during the course of the
day.

With the consent of the counsel for the parties, this petition is being finally
disposed of under the Rules of the Court at this stage.

The grievance of the petitioner is that despite earlier order passed by this
court, he has not been medically re-examined by the C.M.O. Mainpuri
pursuant to the letter dated 4.9.09 passed by the Superintendent of Police,
Mainpuri.

In the counter affidavit filed by the respondents, it has been stated that the
petitioner’s medical examination is to be held at the level of Superintendent of
Police, Unnao though he has been wrongly impleaded Superintendent of
Police,Mainpur as respondent no.4.

Be that, as it may. Learned counsel for the petitioner is agree that the
petitioner shall present himself before the Superintendent of Police, Unnao,
respondent no.6 on 22nd July, 2010 for medical re-examination as already
directed by this Court in writ petition no.59912 of 2009. In case the petitioner
presents himself on 22.7.2010 before the respondent no.6, he (respondent
no.6) shall take appropriate steps for the petitioner’s medical re-examination
as already directed by this court, expeditiously in accordance with law.

Sri S.S.Sharma, learned Standing Counsel, who is present in the court and on
whose consent this petition has been finally disposed of, shall inform about
this order to the respondent no.6 telephonically also today itself for its
compliance.

With the aforesaid direction, the petition stands disposed of.

20/7/2010sm