Allahabad High Court High Court

Sunil Kumar vs State Of U.P. & Others on 15 June, 2010

Allahabad High Court
Sunil Kumar vs State Of U.P. & Others on 15 June, 2010
Court No. - 40

Case :- WRIT - A No. - 34882 of 2010

Petitioner :- Sunil Kumar
Respondent :- State Of U.P. & Others

Petitioner Counsel :- Vijay Gautam
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard   learned   counsel   for   the  petitioner   and   learned   Standing 

Counsel.

It   has   been   brought   to   the   notice   of   the   Court   that   the   issue 

involved   in   this   petition   pertaining   to   selection   for   making 

appointment on the post of Constable in  Uttar  Pradesh,  is  also 

drawing attention of this Court in Writ Petition No. 33984 of 2010, 

wherein initially vide order dated 08.06.2010 while allowing time to 

the learned Standing Counsel to file counter affidavit, an interim 

order  was  passed  which  was  subsequently  modified  vide  order 

dated 14.06.2010 to the extent that respondent shall be at liberty 

to   declare   the   result   of   the   impugned   selection,   subject   to   the 

condition that one post of Constable shall be kept vacant till further 

orders of the Court.

Since the issue involved in this petition is identical to the one in 

Writ Petition No. 33984 of 2010, as such, the petitioner herein is 

also entitled to the same order.

Learned   Standing   Counsel   appearing   for   respondents   may   file 

counter affidavit within four weeks. Petitioner will have one week 

thereafter for filing rejoinder affidavit.

Connect and list along with Writ Petition No. 33984 of 2010 after 
expiry of the aforesaid period.

Considering the facts and circumstances, the respondents shall be 

at liberty to declare the result of impugned selection, subject to the 

condition that one post of constable shall be kept vacant till further 

orders of this Court.

15.06.2010
VKS/ WP 34882/10