Allahabad High Court
Sri Udai Bhan Pathak vs State Of U.P. & Others on 13 January, 2010
Court No. - 26 Case :- WRIT - A No. - 1554 of 2010 Petitioner :- Sri Udai Bhan Pathak Respondent :- State Of U.P. & Others Petitioner Counsel :- Damodar Pandey,Anil Bhushan Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Learned Standing Counsel has accepted notices on behalf of respondent Nos.
1 to 5 may file counter affidavit within three weeks. Petitioner will have two
weeks thereafter to file rejoinder affidavit.
The contention of the petitioner is that he has never submitted the certificate
and he has not passed the B.Ed. examination. he is an untrained teacher. It
appears that by mistake the order impugned dated 7.12.2009 has been passed
without any notice or opportunity to the petitioner.
In view of the aforesaid fact, the order dated 7.12.2009 (Anneuxre 8 to the
writ petition) shall remain stayed. till the next date of listing.
Order Date :- 13.1.2010
Pk