Allahabad High Court High Court

Rama Shankar Mishra vs State Of U.P. And Others on 12 July, 2010

Allahabad High Court
Rama Shankar Mishra vs State Of U.P. And Others on 12 July, 2010
Court No. - 29

Case :- WRIT - A No. - 39633 of 2010

Petitioner :- Rama Shankar Mishra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Abhishek Mishra,K. N. Mishra
Respondent Counsel :- C. S. C.,R. P. S. Kushwaha

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

Learned Standing Counsel appears for respondent No.1. Shri
R.P.S. Kushwaha has accepted notice on behalf of respondent
Nos.2 and 3.

It is submitted that in pursuance to the judgment of the Court dated
11.3.2008 in Writ Petition No.8057 of 1999 the cadre authority
has found that none other charges was proved against the
petitioner but that since the petitioner has worked on the post
lower to the post held by him on reversion, he has not been held
entitled to any pay and allowances.

The respondents will submit reply to justify the order. The counter
affidavit may be filed within three weeks. The rejoinder affidavit
may be filed within one week, thereafter. List on 17th August,
2010.

Order Date :- 12.7.2010
SP/