Allahabad High Court High Court

Arvind Kumar Srivastava, … vs State Of U.P.,Thru. Prin. … on 10 May, 2010

Allahabad High Court
Arvind Kumar Srivastava, … vs State Of U.P.,Thru. Prin. … on 10 May, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 582 of 2010

Petitioner :- Arvind Kumar Srivastava, S/O-Late Ram Naval Lal Srivastava
Respondent :- State Of U.P.,Thru. Prin. Secy.,Intermediate Education & Ors
Petitioner Counsel :- Manoj Kumar Dwivedi
Respondent Counsel :- C.S.C.

Hon'ble Uma Nath Singh,J.

Hon’ble S.N.H. Zaidi,J.

Notice on behalf of opposite parties no. 1 and 2 has been accepted by the
learned Chief Standing Counsel.

Issue notice to opposite parties no. 3 and 4 for which the office is directed to
issue Dasti summons.

As in the facts and circumstances of the case no interim order can be passed
without notice to the other parties, we reject the prayer for ex-parte interim
relief.

Order Date :- 10.5.2010

Rizvi