Allahabad High Court High Court

Smt. Shanti Devi vs State Of U.P. And Others on 21 June, 2010

Allahabad High Court
Smt. Shanti Devi vs State Of U.P. And Others on 21 June, 2010
Court No. - 38

Case :- WRIT - A No. - 35966 of 2010

Petitioner :- Smt. Shanti Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shalesh K. Pandey,Ramesh Rai
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Pankaj Mithal,J.

The challenge is to the advertisement dated 16th May 2010
whereby the applications are invited for selection and appointment
of Cooks for Mid-Day Meal.

The argument is that the advertisement is patently illegal as it does
not give the number of vacancies to be filled up.

Learned Standing Counsel prays for and is allowed three weeks’
time for filing counter affidavit. Rejoinder affidavit may be filed
within one week thereafter.

List for admission/final disposal on the expiry of the above period.

Order Date :- 21.6.2010
vinay