Allahabad High Court High Court

Chandra Kumar Gupta vs State Of U.P.Through Secy. on 11 January, 2010

Allahabad High Court
Chandra Kumar Gupta vs State Of U.P.Through Secy. on 11 January, 2010
Court No. - 1

Case :- SPECIAL APPEAL No. - 385 of 1998

Petitioner :- Chandra Kumar Gupta
Respondent :- State Of U.P.Through Secy.
Petitioner Counsel :- S.P.Shukla,R.K. Srivastava,Sanjay Saxena
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard learned counsel for the appellants Sri Sanjay Saxena and Sri S.S.
Rajawat, learned State counsel.

Learned counsel for the appellants submits that the writ petition was disposed
of without adjudicating upon the issues involved in the writ petition as a
conditional interim order was passed earlier.
We have gone through the order and we find that the claim of the appellants,
challenging the order of oral termination and their reinstatement in service,
has not been dealt with by the learned Single Judge.
Since the order under challenge does not resolve any controversy involved in
the petition, let the matter be remitted back to the learned Single Judge, who
will decide the same afresh on merits. Since the matter is very old one, let the
same be placed before the Bench concerned in the next month for hearing.
Order passed by the learned Single Judge, is set aside.
Subject to aforesaid, the special appeal is disposed of.
Order Date :- 11.1.2010
Arjun