Allahabad High Court
Smt. Shanti Devi vs State Of U.P. And Others on 21 June, 2010
Court No. - 38 Case :- WRIT - A No. - 35966 of 2010 Petitioner :- Smt. Shanti Devi Respondent :- State Of U.P. And Others Petitioner Counsel :- Shalesh K. Pandey,Ramesh Rai Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Pankaj Mithal,J.
The challenge is to the advertisement dated 16th May 2010
whereby the applications are invited for selection and appointment
of Cooks for Mid-Day Meal.
The argument is that the advertisement is patently illegal as it does
not give the number of vacancies to be filled up.
Learned Standing Counsel prays for and is allowed three weeks’
time for filing counter affidavit. Rejoinder affidavit may be filed
within one week thereafter.
List for admission/final disposal on the expiry of the above period.
Order Date :- 21.6.2010
vinay