Allahabad High Court High Court

Ajit Kumar vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Ajit Kumar vs State Of U.P. & Others on 3 February, 2010
Court No. - 29

Case :- WRIT - A No. - 5557 of 2010

Petitioner :- Ajit Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shiv Nath Singh,Satyam Singh
Respondent Counsel :- C.S.C.,S.K. Singh

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

Sri Shiv Nath Singh, learned counsel for the petitioner states that the
petitioner is a Class III employee and therefore, the Writ Petition is
cognizable by learned Single Judge.

Put up as fresh before appropriate Bench on 4.2.2010.

Sri Rohit Agrawal has filed his vakalatnama on behalf of respondent no.2. His
name will be shown in the cause list as counsel for the respondent no.2 when
the case is put up/listed next.

Order Date :- 3.2.2010
Hsc/