Court No. - 18 Case :- WRIT - A No. - 3957 of 2010 Petitioner :- Km. Alka Rani Respondent :- State Of U.P. & Others Petitioner Counsel :- Ram Sheel Sharma Respondent Counsel :- C.S.C.,K. Shahi Hon'ble Sudhir Agarwal, J.
Learned counsel for the petitioner submitted that the District Magistrate did
not make proper inquiry inasmuch as the verification issued by the Chief
Occupier of Gurukul Vishwa Vidyalaya Vrindavan, Mathura on 22.04.2009
was genuine.
Admit.
The respondents no. 1 to 3 are represented by learned Standing Counsel and
Sri K.Sahi, Advocate. They pray for and are allowed a month’s time to file
counter affidavit.
Issue notice to respondents no. 4 and 5 returnable at an early date. Steps to be
taken within a week.
List this matter for hearing after expiry of the aforesaid period.
Dt/-28.01.2010
AK-3957/10
Hon’ble Sudhir Agarwal, J.
The relief sought in the stay application amounts to granting final relief,
therefore, no such interim relief can be granted at this stage. The application is
rejected.
Dt/-28.01.2010
AK-3957/10