Allahabad High Court High Court

Ram Narian Singh, S/O Sri Jagdev … vs State Of U.P. Through Its … on 12 July, 2010

Allahabad High Court
Ram Narian Singh, S/O Sri Jagdev … vs State Of U.P. Through Its … on 12 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 6867 of 2008

Petitioner :- Ram Narian Singh, S/O Sri Jagdev Singh,
Respondent :- State Of U.P. Through Its Secretary Basic Education, U.P.
Petitioner Counsel :- G.C.Verma
Respondent Counsel :- C.S.C.,Vishal Verma

Hon'ble Satyendra Singh Chauhan,J.

After hearing learned counsel for the parties, the Court is of the opinion that
the dispatch register pertaining to the year 1993 in which entry has been
made regarding petitioner’s appointment requires to be perused.

In these circumstances , learned cousnel for the BSA is directed to produce
the alleged dispatch register,as argued by the learned counsel for the
petitioner, on 02.8.2010.

The petitioner will also serve the Manager by the next date of listing. Office is
directed to issue Dasti summons to the learned counsel for the petitioner
within three days.

Rejoinder affidavit filed today is taken on record.

List this petition on 02.8.2010.

Order Date :- 12.7.2010
BLY