Allahabad High Court High Court

Sanjeev Kumar & Others vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Sanjeev Kumar & Others vs State Of U.P. & Others on 3 February, 2010
Court No. - 38

Case :- WRIT - A No. - 5488 of 2010

Petitioner :- Sanjeev Kumar & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.D. Yadav
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioners and learned Standing counsel.

The claim of the petitioners is that they are entitled to appear in the
examination. Similarly situate candidates have been granted interim orders
and one of the interim order in the case of Madhusudan Singh and others Vs.
State of U.P. and others, Civil Misc. Writ Petition No. 2195 of 2010, has been
placed before the Court.

In view of the submissions raised, the petitioners shall also be permitted to
appear in the examination as scheduled to be held on 7.2.2010. Learned
Standing Counsel is granted 3 weeks’ time to file a counter affidavit.
Rejoinder affidavit may be filed within a week thereafter.

The result of the petitioners shall not be declared and the same shall be
subject to final decision of the writ petition.

Connect and list with Writ Petition No. 2195 of 2010

Order Date :- 3.2.2010
Sahu