Allahabad High Court High Court

Himaytulla, S/O-Sri … vs State Of U.P., Thru.Prin.Secy, … on 1 February, 2010

Allahabad High Court
Himaytulla, S/O-Sri … vs State Of U.P., Thru.Prin.Secy, … on 1 February, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 515 of 2010

Petitioner :- Himaytulla, S/O-Sri Hidayatulla, & Others
Respondent :- State Of U.P., Thru.Prin.Secy, Irrigation, & Others
Petitioner Counsel :- Rakesh Kr. Srivastava,Seema Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

In this writ petition, the petitioner has sought for declaration of Rule 6 of
the U.P. Irrigation Department Regularisation of Part Time Tubewell
Operators on the Post of Tubewell Operators Rules, 1996 amended
vide U.P. Irrigation Department Regularisation of Part Time Tubewell
Operators on the Post of Tubewell Operators (First Amendment) Rules
2008, as ultra-vires.

Issue notice to learned Advocate General.

Opposite parties are allowed eight week’s time to file counter affidavit.
Rejoinder affidavit may be filed in next six weeks.

List thereafter.

Order Date :- 1.2.2010
HM