Court No. - 22 Case :- SERVICE SINGLE No. - 5390 of 2010 Petitioner :- Kamlesh Chand Gautam Respondent :- State Of U.P.Through The Prin. Secy. Deptt. Of Home (Home Petitioner Counsel :- Rajeev Singh Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner and the learned Standing Counsel.
Notice on behalf of opposite parties no.1 to 3 has been accepted by the
learned Standing Counsel, who prays for and is granted four weeks’ time to
file counter affidavit. Two weeks thereafter is allowed to the counsel for the
petitioner for filing rejoinder affidavit.
List thereafter.
In the meantime, recovery against the petitioner shall not be made, which was
paid to him in pursuance to the second promotional pay scale being awarded
by the opposite parties in which the petitioner was not found instrumental in
any manner.
Order Date :- 10.8.2010
Rao/-