Allahabad High Court High Court

Hira Lal vs Union Of India And Others on 2 February, 2010

Allahabad High Court
Hira Lal vs Union Of India And Others on 2 February, 2010
Court No. - 7

Case :- WRIT - A No. - 53720 of 2009

Petitioner :- Hira Lal
Respondent :- Union Of India And Others
Petitioner Counsel :- Pradeep Kumar Verma
Respondent Counsel :- A.G.S.I.,Pankaj Srivastav

Hon'ble Ran Vijai Singh,J.

Initially on 27.10.2009 four weeks time was granted to the learned counsel for
the respondent to file counter affidavit. No counter affidavit has been filed.
Thereafter on 15.12.2009 further six weeks and no more time was granted.
Again counter affidavit has not been filed. Sri Pankaj Srivastava learned
counsel appearing for the respondent states that he has sent the copy of the
counter affidavit through registered post to the concerned respondent.

Admit.

Issue notice.

An interim mandamus is issued directing the respondent no.3 to permit the
petitioner to join as a civilian camp guard/cleaner within a period of six weeks
from today.

Order Date :- 2.2.2010
PKB

Hon’ble Ran Vijai Singh,J.

For orders see order of date passed on the writ petition.

Dt.02.02.2010

PKB