Allahabad High Court High Court

Constable No. 627 Ram Murti vs State Of U.P. & Others on 16 June, 2010

Allahabad High Court
Constable No. 627 Ram Murti vs State Of U.P. & Others on 16 June, 2010
Court No. ­ 10



Case :­ WRIT ­ A No. ­ 34183 of 2010



Petitioner :­ Constable No. 627 Ram Murti

Respondent :­ State Of U.P. & Others

Petitioner Counsel :­ Arun Kumar Tiwari

Respondent Counsel :­ C.S.C.



Hon'ble Rakesh Sharma,J.

Heard learned counsel for the applicant.

It  appears  that  by  mistake  has  crept  in the  order  dated 9.6.2010. 

Theo   order   dated   9.6.2010   has   been   wrongly   transcribed   in   this 

petition.

Accordingly,   the   order   dated   9.6.2010   recorded   in   this   petition   is 

scored out and in its place, following order is being recorded. 

” Connect this writ petition alongwith Writ Petition No. 25016 of 2010.

The   respondents   are   granted   six   weeks   time   to   file   counter   affidavit. 

Petitioner will have two weeks , thereafter, to rejoinder affidavit.. 

List this case after expiry of the aforesaid period. 

Till the next date of listing, it is provided that the petitioner shall also be 

entitled to the protection as has been made available to the petitioners of 

writ petition No.25016 of 2010″.

The above order shall be acted upon. 

Order Date :­ 16.6.2010
n.u.