Allahabad High Court High Court

C/M Ram Pal Trivedi Inter College … vs State Of U.P.Through Secy. … on 1 February, 2010

Allahabad High Court
C/M Ram Pal Trivedi Inter College … vs State Of U.P.Through Secy. … on 1 February, 2010
Court No. - 11

Case :- MISC. SINGLE No. - 431 of 2010

Petitioner :- C/M Ram Pal Trivedi Inter College Lko. Through Its Manager
Respondent :- State Of U.P.Through Secy. Education (Madhyamic )
Lko.And Or
Petitioner Counsel :- Riyaz Ahmad
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

Learned Standing Counsel has raised an objection that the order which is
under challenged in the present writ petition, was passed in the year
2007(2.11.2007) and the same is challenged in beleted stage, so the present
writ petiotn is liable to be dismissed on the ground of delay and laches alone.

At this stage, learned counsel for the petitioner prays for and is granted a
week’s time to file necessary application for explaining the delay and laches
in filing the writ petition.

List thereafter.

Order Date :- 1.2.2010
dk/