Allahabad High Court High Court

Anil Kumar & Another vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Anil Kumar & Another vs State Of U.P. & Others on 4 February, 2010
Court No. - 38

Case :- WRIT - A No. - 5744 of 2010

Petitioner :- Anil Kumar & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pramod Kumar,V.P. Shukla
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 counter­affidavit. Rejoinder­affidavit 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 :- 4.2.2010
Irshad