Court No. - 29 Case :- WRIT - A No. - 39633 of 2010 Petitioner :- Rama Shankar Mishra Respondent :- State Of U.P. And Others Petitioner Counsel :- Abhishek Mishra,K. N. Mishra Respondent Counsel :- C. S. C.,R. P. S. Kushwaha Hon'ble Sunil Ambwani,J.
Hon’ble Kashi Nath Pandey,J.
Learned Standing Counsel appears for respondent No.1. Shri
R.P.S. Kushwaha has accepted notice on behalf of respondent
Nos.2 and 3.
It is submitted that in pursuance to the judgment of the Court dated
11.3.2008 in Writ Petition No.8057 of 1999 the cadre authority
has found that none other charges was proved against the
petitioner but that since the petitioner has worked on the post
lower to the post held by him on reversion, he has not been held
entitled to any pay and allowances.
The respondents will submit reply to justify the order. The counter
affidavit may be filed within three weeks. The rejoinder affidavit
may be filed within one week, thereafter. List on 17th August,
2010.
Order Date :- 12.7.2010
SP/