Allahabad High Court
Ram Surat And Another vs Union Of India Through Ministry Of … on 8 July, 2010
Court No. - 22 Case :- SERVICE SINGLE No. - 4147 of 2010 Petitioner :- Ram Surat And Another Respondent :- Union Of India Through Ministry Of Rural Development & Ors. Petitioner Counsel :- Vinod Kumar Pandey,A.S.G. Respondent Counsel :- C.S.C.,Mahendra Singh Pawar Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner and the learned Standing Counsel as
well as learned counsel for the Union of India.
Learned Counsel for the opposite parties prays for and is granted three
weeks time to file counter affidavit. List after expiry of the aforesaid period.
Petitioners belong to the category of persons who have been appointed prior
to the amendment. The said amendment has been set aside by this Court and,
therefore, the opposite parties are not giving effect to to the said amendment.
The matter is engaging attention of the Apex Court. The fate of the petitioners
will depend on the out come of the SLP.
Order Date :- 8.7.2010
BLY