Allahabad High Court High Court

Om Prakash vs State Of U.P.Through The … on 14 July, 2010

Allahabad High Court
Om Prakash vs State Of U.P.Through The … on 14 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4697 of 2010

Petitioner :- Om Prakash
Respondent :- State Of U.P.Through The Principal Secy.And
Others
Petitioner Counsel :- A.P.Singh
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Heard Sri A.P.Singh, learned counsel for the petitioner and learned
Standing counsel for the State.

Learned Standing counsel prays for and is granted four weeks for
filing counter affidavit. Rejoinder affidavit may be filed within a
week thereafter. List thereafter.

Meanwhile the operation and implementation of the order dated
30.6.2010, contained in annexure No.1, so for it terminates the
services of the petitioner, shall remain stayed. However, the order
for sending the petitioner on training shall remain intact.

Order Date :- 14.7.2010
RKM.