Allahabad High Court
Ram Charan Lal vs State Of U.P. And Others on 15 July, 2010
Court No. - 38 Case :- WRIT - A No. - 40524 of 2010 Petitioner :- Ram Charan Lal Respondent :- State Of U.P. And Others Petitioner Counsel :- R. B. Singh,N.K. Singh Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Learned Standing Counsel prays for and is granted four weeks’
time to file a counter affidavit. Petitioner will have two weeks
thereafter to file rejoinder affidavit.
List thereafter.
The claim of the petitioner is that he has been permitted to work
and lieu thereof the financial benefit was given to him, but now the
recovery order has been issued for recovering the said amount.
In such circumstances, the petitioner is entitled for interim relief.
Till further order of this Court, there will be no recovery against
the petitioner.
Order Date :- 15.7.2010
Sazia