Allahabad High Court High Court

Sunil Kumar Pandey vs Union Of India & Others on 4 February, 2010

Allahabad High Court
Sunil Kumar Pandey vs Union Of India & Others on 4 February, 2010
Court No. - 29

Case :- WRIT - A No. - 3472 of 2010

Petitioner :- Sunil Kumar Pandey
Respondent :- Union Of India & Others
Petitioner Counsel :- S.N. Pandey,A.K. Pandey
Respondent Counsel :- A.S.G.I.

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

On prayer made by Sri S.N. Pandey, learned counsel for the petitioner, the
case is directed to be put-up as fresh on 18.02.2010 so as to enable him to do
the needful, as mentioned in the Order dated 27.01.2010.

Sri A.K. Mishra, has filed his Parcha on behalf of respondent nos. 1 to 4.

The name of Sri A.K. Mishra will also be shown in the cause list as the
learned counsel for the respondent nos. 1 to 4 when the case is listed next.

Order Date :- 4.2.2010
Ajeet