Allahabad High Court High Court

Shamshir Ahmad vs Union Of India And Others on 12 July, 2010

Allahabad High Court
Shamshir Ahmad vs Union Of India And Others on 12 July, 2010
Court No. - 18

Case :- WRIT - A No. - 31065 of 2010

Petitioner :- Shamshir Ahmad
Respondent :- Union Of India And Others
Petitioner Counsel :- J. P. Singh,S. K. Singh
Respondent Counsel :- C. S. C.,A. S. G. I. (2010/1075),Rahul Mishra

Hon'ble Arun Tandon,J.

Standing Counsel states that counter affidavit has been filed
on 24.07.2010.

Office is directed to trace out the same and place it on record.
Rejoinder affidavit filed today may be taken on record.
Ch. M.A.Khan, counsel for respondents no. 8 and 9 seeks
some reasonable time to file counter affidavit.
On his request let the matter be listed on 22.07.2010.
In view of the fact that the State authorities have not disputed
that there is no record available with them qua the
advertisement, if any published for the vacancy in question,
the Court is of the opinion that the appointed teachers should
not be paid salary without the leave of the Court. It is ordered
accordingly.

Presence of the Director, Minority Welfare U.P., Lucknow, is
exempted unless directed otherwise.
Dated : 12.07.2010
VR/31065/10