Allahabad High Court
Dr. Rajeev Kumar Pandey & Ors. vs The State Of U.P. Thur. The … on 17 June, 2010
Court No. - 27 Case :- SERVICE BENCH No. - 835 of 2010 Petitioner :- Dr. Rajeev Kumar Pandey & 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.
Learned standing counsel accepted notices on behalf of opposite parties No. 1
and 2.
Let notices be issued on behalf of opposite parties No. 3 to 9 returnable at an
early date.
Four weeks’ time is allowed to file counter affidavit, a week for rejoinder
affidavit. List thereafter. In the meantime, parties are directed to maintain
status quo regarding vacancies in the question as exists today.
Connect this writ petition along with Writ Petition No. 1175 of 2009 (S/B).
Order Date :- 17.6.2010
Rakesh