Allahabad High Court High Court

Kamal Kishore vs State Of U.P. Thorugh Secy.Basic … on 6 August, 2010

Allahabad High Court
Kamal Kishore vs State Of U.P. Thorugh Secy.Basic … on 6 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5489 of 2010

Petitioner :- Kamal Kishore
Respondent :- State Of U.P. Thorugh Secy.Basic Edu.Lucknow And Others
Petitioner Counsel :- L.P.Shukla Ii
Respondent Counsel :- C.S.C.,Rakesh Kumar Tiwari

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and the learned counsel for the BSA.

The present writ petition has been filed challenging the order dated
18/19.2.2010. The said order was passed by the Basic Shiksha Adhikari
considering the fact that the petitioner was lodged in jail for a period of three
days and that is why payment of salary to the petitioner was put under the
orders of the Court. No final decision has been taken up till now. In this view
of the matter, no ground for interference is made out.

Petition is devoid of merit. It is accordingly dismissed.

Order Date :- 6.8.2010
Rao/-