Allahabad High Court High Court

Anil Kumar Pandey vs Nagar Palika Parishad … on 26 July, 2010

Allahabad High Court
Anil Kumar Pandey vs Nagar Palika Parishad … on 26 July, 2010
Court No. - 30

Case :- WRIT - A No. - 54543 of 2008

Petitioner :- Anil Kumar Pandey
Respondent :- Nagar Palika Parishad Mughalsarai & Others
Petitioner Counsel :- Vinod Kumar
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and the learned Standing Counsel for

the respondent, Nagar Palika Parishad Mughalsarai, Chandauli.

The petitioner’s claim is that he is appointed as Assistant Librarian.

The petitioner may file a supplementary affidavit asserting the status of his

appointment as a library assistant and it should also specify as to whether

there is a library exists in the Nagar Palika Parishad, Mughalsarai , Chandauli,

where the petitioner is functioning.

List in the next cause list.

Order Date :- 26.7.2010
Naresh