Court No. - 30 Case :- WRIT - A No. - 20053 of 2010 Petitioner :- Ashok Kumar Respondent :- Union Of India And Others Petitioner Counsel :- Ghazala Bano Quadir Respondent Counsel :- C. S. C.,A. S. G. I.(2010/707 ) Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel
for the State of Uttar Pradesh.
Notice has been served and appearance has been put up on behalf of
the respondent No.1 and Sri Triloki Nath is appearing for the State of
Uttarakhand.
Learned counsel for the petitioner contends that so far as the State of
Uttaranchal is concerned, it has already dispatched its consent on
11.8.2009; copy whereof is Annexure-6 to the writ petition. The matter is
awaiting consent by the Director, Social Welfare, Uttar Pradesh.
Learned Standing Counsel shall obtain instructions from the Director,
Social Welfare, Uttar Pradesh, by the next date fixed positively. In the
event the instructions are not received, the Court shall be compelled to
summon the respondent No.3 in person for showing the laxity in the
matter.
List on 2.8.2010.
A certified copy of this order be issued to the learned Standing Counsel
free of charges for its compliance.
Order Date :- 23.7.2010
Irshad