Allahabad High Court
Dr. Akhileshwar Prasad Shukla & … vs The State Of U.P. Thur. The … on 18 June, 2010
Court No. - 27 Case :- SERVICE BENCH No. - 836 of 2010 Petitioner :- Dr. Akhileshwar Prasad Shukla & Ors. Respondent :- The State Of U.P. Thur. The Principal Secy. Higher Edu.& Ors Petitioner Counsel :- Dr. V.K. Singh Respondent Counsel :- C.S.C. Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
The order dated 17.6.2010 is recalled and fresh order is passed as under:-
Learned CSC has accepted notice for O.P.No.1 and 2. Issue notice to O.P.
No.3 to 11 returnable at an early date.
Four weeks time is allowed to file counter affidavit and one week’s time is
allowed to file rejoinder affidavit.
List thereafter.
In the meantime, the petitioners shall be entitled for the benefit of judgment
passed in Writ Petition No.4812 of 1988 [Km. Renu Tiwari and others.
Versus the Director, Higher Education & others].
Order Date :- 18.6.2010
Rajneesh)