Allahabad High Court High Court

Chamkar Singh vs State Of U.P. & Others on 11 January, 2010

Allahabad High Court
Chamkar Singh vs State Of U.P. & Others on 11 January, 2010
Court No. - 38

Case :- WRIT - A No. - 216 of 2010

Petitioner :- Chamkar Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dr. Arun Srivasatava
Respondent Counsel :- C.S.C.,A.S.G.I./2009/2803,H.P. Singh

Hon'ble Amreshwar Pratap Sahi,J.

Heard Dr. Arun Srivastava, learned counsel for the petitioner, Smt
Jyotsna Srivastava, learned counsel for the respondent no.2 and
learned Standing Counsel for the respondent no.1. Sri H.P. Singh
has accepted notice on behalf of the respondent no.3 and learned
Standing counsel has accepted notice on behalf of the respondent
nos. 5 to 9 as well. All the respondents may file counter affidavit.

Learned counsel for the petitioner has invited the attention of the
Court to the interim order passed by the Apex Court in the case of
Sanjay Kumar Singh & others Vs. State of U.P. and others dated
18.12.2009 which is to the following effect:-

“Issue notice.

Status quo as on today shall be maintained.

Post along with SLP (C) Nos. 24078-24085/2003.”

Learned counsel for the petitioner states that the Apex Court has
directed for the maintenance of status quo against the order passed
by the High Court dated 8.9.2009. The impugned order is said to
be have implemented against the petitioner vide order dated
4.10.2009.

In view of the aforesaid position that emerges the interim order
passed by the Apex Court of status quo shall be maintained and the
petitioner’s placement shall not be implemented for Uttranchal,
subject to any further orders by the Apex Court.

Order Date :- 11.1.2010
Shiraz