Allahabad High Court High Court

Priya Darshan Maheshwari … vs State Of U.P. Through Secy. on 6 August, 2010

Allahabad High Court
Priya Darshan Maheshwari … vs State Of U.P. Through Secy. on 6 August, 2010
Court No. - 11

Case :- SERVICE SINGLE No. - 7864 of 1996

Petitioner :- Priya Darshan Maheshwari {N-State}
Respondent :- State Of U.P. Through Secy.
Petitioner Counsel :- Nakul Dubey
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

Heard Sri S.R. Shukla and learned Standing Counsel.

Learned Standing Counsel has raised a preliminary objection that petitioner in
the present case are illegally appointed on the post in question without
following due procedure as provided for the said purpose under law. So, they
are not entitled for the relief as claimed by them in the present writ petition,
the same is liable to be dismissed in view of the law as laid down by the
Apex Court in the case of Union of India and others Vs. Kartik Chadra
Mandol 2010(2) SCC 422.

At this Stage, learned counsel for the petitioner seeks time to study the matter
in this regard.

Accordingly, a week’s time is granted to the learned counsel for the petitioner
to study the matter.

Order Date :- 6.8.2010
Ravi/