Allahabad High Court High Court

S. I. Sunil Kumar Sharma vs State Of U.P. And Others on 10 May, 2010

Allahabad High Court
S. I. Sunil Kumar Sharma vs State Of U.P. And Others on 10 May, 2010
Court No. - 38

Case :- WRIT - A No. - 26157 of 2010

Petitioner :- S. I. Sunil Kumar Sharma
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R. K. Sharma
Respondent Counsel :- C. S. C.

Hon'ble Ran Vijai Singh,J.

Heard Sri. R. K. Sharma, learned counsel for the petitioner and
learned Standing counsel for the respondents.

The contention raised by the petitioner is that the impugned
recovery is sought to be made from the petitioner without giving
him any opportunity by the Senior Superintendent of Police,
Mathura.

Prima facie, the said contention appears to be correct. The other
officials, who were saddled with such liability, have been granted
an interim order by this Court, copy whereof have been brought on
record of the writ petition. In view of this, connect and list with
writ petition Nos. 24297 of 2009 and 68121 of 209.

Learned Standing Counsel pays for and is granted four weeks’ time
to file counter affidavit. Rejoinder-affidavit may be filed within a
week thereafter.

List in the second week of July, 2010.

As an interim measure without prejudice to the right and
contentions of the parties, It is provided that in the meantime no
further recovery shall be made from the petitioner pursuant to the
impugned order.

Order Date :- 10.5.2010
Pr/-