Allahabad High Court High Court

Narain Agrahari vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Narain Agrahari vs State Of U.P. And Others on 6 August, 2010
Court No. - 18

Case :- WRIT - A No. - 46432 of 2010

Petitioner :- Narain Agrahari
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R. P. Dubey,Purushottam Maurya
Respondent Counsel :- C. S. C.,Sri Surendra Tiwari

Hon'ble Arun Tandon,J.

Learned Standing Counsel represents respondents. 1 to 3. Sri Surendra Tiwari,
Advocate has accepted notice on behalf of respondent no.6.

Issue notice to respondent nos. 4 and 5 fixing 20th September, 2010 as the
date.

Petitioner to take steps within a week.

All the responents may file counter affidavit by the next date fixed.

List on the date fixed.

In the meantime, respondent no.6, namely, Aditya Narain Tripathi may be
permitted to join and paid his salary accordingly. However, such appointment
of respondent no.6 shall be subject to the orders to be passed in the present
writ petition.

(Arun Tandon, J.)

Order Date :- 6.8.2010
Sushil/-