Allahabad High Court High Court

Syed Shahdaab Hussain Kazmi vs King George Dental Science … on 26 July, 2010

Allahabad High Court
Syed Shahdaab Hussain Kazmi vs King George Dental Science … on 26 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4117 of 2006

Petitioner :- Syed Shahdaab Hussain Kazmi
Respondent :- King George Dental Science University Thru V.C.& 4 Ors
Petitioner Counsel :- Rajiv Srivastava,Amita Srivastava
Respondent Counsel :- C.S.C.,D.K.Arora,T.Somvanshi

Hon'ble Satyendra Singh Chauhan,J.

Learned counsel for the CSM Medical University was directed to seek
instructions and to find out a proper post in respect of the petitioner, who
happens to be a blind person and whose rightful claim has been overlooked by
the opposite parties but the learned counsel states that he has not been able to
receive any instructions from the opposite parties.
It appears that the opposite parties are not cooperating with the Court and are
not supplying the necessary instructions which are required for proper
disposal of the case.

In this view of the matter, Registrar, Chhatrapati Shahuji Maharaj Medical
University, Lucknow is directed to appear before this Court along with the
record tomorrow i.e. 27.7.2010.

Put up tomorrow.

Order Date :- 26.7.2010
RBS/-