Allahabad High Court High Court

Ashok Kumar vs State Of U.P. on 22 January, 2010

Allahabad High Court
Ashok Kumar vs State Of U.P. on 22 January, 2010
Court No. - 38

Case :- WRIT - A No. - 2744 of 2010

Petitioner :- Ashok Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Vinay Kumar Srivastava,Abhishek Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Issue notice to respondent no.5 returnable at an early date calling
upon him to file counter affidavit with a period of three weeks.
Learned Standing Counsel may also file counter affidavit on behalf
of respondent nos. 1-4 within the aforesaid period. Steps within
ten days.

The contention of the petitioner is that he has been denied
compassionate appointment on erroneous considerations. Prima
facie the contention appears to be correct after reading the
impugned order.

In view of this no one else shall be appointed during the pendency
of the petition on compassionate basis claiming himself to be the
heir of late Hari Ram.

List after expiry of the aforesaid period.

Order Date :- 22.1.2010
Shiraz