Allahabad High Court High Court

Smt. Hemwanti Devi And Others vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Smt. Hemwanti Devi And Others vs State Of U.P. And Others on 5 August, 2010
Court No. - 18

Case :- WRIT - A No. - 46077 of 2010

Petitioner :- Smt. Hemwanti Devi And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Balram Mishra
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Connect with Civil Misc. Writ Petition No. 37486 of 2009.
On behalf of the petitioner it is contended that the interim
order granted by the Court in the aforesaid writ petition is only
to the effect that the payment of salary and other allowance
will be subject to the result of the writ petition. Therefore, the
order of the District Panchayat Raj Officer is illegal.
Matter does require enquiry by this Court.
Let an interim mandamus be issued to respondent no. 4 to
pay or to show cause by filing counter affidavit by the next
date fixed.

List on 14.09.2010.

Dated : 05.08.2010
VR/46077/10