Allahabad High Court
Jagdish Prasad vs State Of U.P.Through Its … on 28 July, 2010
Court No. - 22 Case :- SERVICE SINGLE No. - 5147 of 2010 Petitioner :- Jagdish Prasad Respondent :- State Of U.P.Through Its Principal Secy.Transport Dept.Lko. Petitioner Counsel :- Brijesh Kumar Respondent Counsel :- C.S.C.,Prabhakar Tiwari Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner.
Notice on behalf of opposite party no.1 has been accepted by the learned
Standing Counsel while notice on behalf of opposite parties no.2 to 4 has
been accepted by Sri Prabhakar Tiwari, who pray for and are granted two
weeks’ time for filing counter affidavit.
List after two weeks.
In the meantime, opposite parties are directed to decide the representation in
regard to the retiral dues of the petitioner as he is not involved in any
departmental misconduct.
Order Date :- 28.7.2010
RBS/-