Court No. - 6 Case :- SERVICE SINGLE No. - 344 of 2010 Petitioner :- B.P.Tiwari S/O Late Lal Bahadur Tewari Respondent :- State Of U.P.Through Prn.Secy.Medical & Health & Others Petitioner Counsel :- Gaya Deep Singh Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard Sri G.D. Singh learned counsel for the petitioner and the learned
standing counsel.
Earlier the time was granted to the learned standing counsel to seek
instruction but the opposite parties have not given any instruction to the
learned standing counsel. Accordingly, this Court does not have any other
option except to accept the version and argument of the learned counsel for
the petitioner.
Three weeks time is granted to the opposite parties to file counter- affidavit.
Rejoinder- affidavit, if any, may be filed within a week. List thereafter.
In the meanwhile, as an interim measure, it is provided that in case the project
in question is still operative, then the petitioner shall be allowed to work in
terms of the contract as mentioned in annexure no. 3 to the writ petition up to
31.3.2010 and the petitioner shall be paid salary. This order shall
automatically come to end on expiry of 31.3.2010.
Order Date :- 4.2.2010
Sadiq