Allahabad High Court
Smt. Nutan Nigam vs State Of U.P. And Others on 13 July, 2010
Court No. - 2 Case :- WRIT - C No. - 39944 of 2010 Petitioner :- Smt. Nutan Nigam Respondent :- State Of U.P. And Others Petitioner Counsel :- Nisheeth Yadav,C.B. Yadav Respondent Counsel :- C.S.C.,Ramendra Pratap Singh Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Sri Ramendra Pratap Singh, learned counsel appearing on behalf
of the respondent Nos. 2 to 4 prays for and is allowed four weeks’
time to file counter affidavit.
List after expiry of the aforesaid period.
In view of the fact that the representation of the petitioner has been
rejected by the impugned order and allotment of the petitioner has
been cancelled long ago, we see no good reason for grant of any
interim relief. The prayer for grant of interim relief is reject.
Order Date :- 13.7.2010
Shiraz