Court No. - 18 Case :- WRIT - A No. - 26613 of 2010 Petitioner :- Dr. Savindra Kumar Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Indal Singh,Ashok Khare Respondent Counsel :- C.S.C.,J.N. Maurya Hon'ble Arun Tandon,J.
Notice on behalf of respondents no. 1, 3 and 4 has been
accepted by the learned Standing Counsel. Respondent no. 2
is represented by Shri J.N. Maurya, Advocate. Respondent
no. 6 is represented by Shri K. Sahi, Advocate.
Issue notice to respondent no. 5 fixing 17.08.2010 as the
date.
Steps may be taken within a week.
All the respondents may file counter affidavit by the next date
fixed.
List on the date fixed.
It is stated that the District Inspector of Schools has already
attested the signatures of the present petitioner as Officiating
Principal of the institution, all consequential action be taken
accordingly.
In view of the aforesaid no further orders are required.
Dated : 08.07.2010
VR/26613/10