Allahabad High Court
Jai Ram Gautam vs State Of U.P. And Others on 21 July, 2010
Court No. - 38 Case :- WRIT - A No. - 42180 of 2010 Petitioner :- Jai Ram Gautam Respondent :- State Of U.P. And Others Petitioner Counsel :- Vijay Gautam Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Learned Standing Counsel may file counter affidavit within one
month. Petitioner will have two weeks thereafter to file a rejoinder
affidavit.
List after expiry of the aforesaid period.
In the meantime, as an interim measure, it is provided that the
petitioner’s chance for consideration of promotion shall not be
ignored on the basis of this punishment.
Order Date :- 21.7.2010
Pr/-