Allahabad High Court High Court

Sangeeta Yadav & Another vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Sangeeta Yadav & Another vs State Of U.P. & Others on 4 February, 2010
Court No. - 38

Case :- WRIT - A No. - 6132 of 2010

Petitioner :- Sangeeta Yadav & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajesh Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

This petition has been summoned from the Office today, keeping in view the
urgency of the examination scheduled to be held on 07.02.2010.

The petitioners contend that they have completed their two years departmental
training.

Heard learned counsel for the petitioners and learned standing counsel.

The claim of the petitioner is that he is entitled to appear in the examination.
Similarly situate candidates have been granted interim orders and one of the
interim orders in the case of Madhusudan Singh and others Vs. State of U.P.
and others, Civil Misc. Writ Petition No. 2195 of 2010, has been placed
before the Court.

In view of the submissions raised, the petitioner shall also be permitted to
appear in the examination scheduled to be held on 7.2.2010.

Learned standing counsel is granted 3 weeks’ time to file a counter affidavit.
Rejoinder affidavit may be filed within a week thereafter.

The result of the petitioner shall not be declared and the same shall be subject
to final decision of the writ petition.

Connect and list with Writ petition No. 2195 of 2010.

Order Date :- 4.2.2010
Sahu