Court No. - 38 Case :- WRIT - A No. - 41053 of 2010 Petitioner :- Ashok Kumar Gupta And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Umesh Chandra Yadav Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioners and learned Standing Counsel.
It appears that some examination of Lekhpal was conducted in the year 1988.
It was cancelled then various aggrieved persons filed a writ petition before
this Court and writ petition was allowed and cancellation of examination was
set aside. Petitioners submit that against that order, State filed a Special
Appeal as well as Special Leave Petition before the Apex Court. Both were
dismissed and judgement and order passed by this Court has become final.
Anyhow in 2010 on the basis of direction issued by this Court those persons
have been given appointment.
In the facts and circumstances of present case this writ petition is also
disposed of in terms judgement given in Writ Petition No.34525 of 2001
decided on 25.3.2004 and reasons and directions given in Writ Petition
No.34525 of 2001 shall also apply to this writ petition.
No order as to costs.
Order Date :- 21.7.2010
Rkb