Allahabad High Court High Court

Sushil Kumar Srivastava S/O A. P. … vs State Of U.P. Thru Secy. Fisheries … on 29 January, 2010

Allahabad High Court
Sushil Kumar Srivastava S/O A. P. … vs State Of U.P. Thru Secy. Fisheries … on 29 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 452 of 2010

Petitioner :- Sushil Kumar Srivastava S/O A. P. Srivastava
Respondent :- State Of U.P. Thru Secy. Fisheries & Ors.
Petitioner Counsel :- Rakesh K. Chaudhary
Respondent Counsel :- C.Sc..,S.C. Verma

Hon'ble Shabihul Hasnain,J.

Heard Sri Rakesh Kumar Chaudhary, learned counsel for the petitioner and
Sri S.C.Verma for opposite party Nos. 2 and 3 while learned Standing counsel
appears for opposite party No.1.

It is submitted on behalf of petitioner that despite the orders of the State
Government the petitioner has not been promoted.

Sri S.C.Verma says that one more writ petition in this regard is pending at
Allahabad which has been filed by Sri Ashok Kumar. He submits that he will
like to file counter affidavit giving specific reply to the averments made in the
writ petition for which he is allowed three weeks’ time.

Rejoinder affidavit may be filed within a week thereafter.

List immediately thereafter.

Order Date :- 29.1.2010
RKM.