Allahabad High Court High Court

Arvind Kumar vs State Of U.P. And Others on 21 July, 2010

Allahabad High Court
Arvind Kumar vs State Of U.P. And Others on 21 July, 2010
Court No. - 30

Case :- WRIT - A No. - 18939 of 2008

Petitioner :- Arvind Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shailendra
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Sri Anoop Trivedi for the newly impleaded respondent prays two weeks’
time to file counter-affidavit. Time prayed for is granted.

Rejoinder-affidavit filed on behalf of the petitioner to the counter-affidavit
filed on behalf of the State, is taken on record.

List after 2 weeks.

Order Date :- 21.7.2010
Irshad

Civil Misc. Impleadment Application No.76283 of 2010

Hon’ble Amreshwar Pratap Sahi,J.

I have heard Sri Anoop Trivedi, learned counsel for the applicant.

No counter-affidavit has been filed on behalf of the petitioner to this
impleadment application. A perusal of the interim order dated 11.4.2008
indicates that the post of selection was allowed to be completed. The
allegation in the application is that the applicant has been selected. The
impleadment application is, therefore, allowed. Necessary corrections
be carried out accordingly.

Order Date :- 21.7.2010
Irshad