Allahabad High Court
Suresh Chandra And 9 Ors. vs The State Of U.P.Through Its Secy. … on 28 July, 2010
Court No. - 6
C.M.Application No.73681 of 2010
inre:
Case :- SERVICE SINGLE No. - 6423 of 2003
Petitioner :- Suresh Chandra And 9 Ors.
Respondent :- The State Of U.P.Through Its Secy. Revenue Civil Sectt.
Petitioner Counsel :- Brijesh Kumar
Respondent Counsel :- C.S.C
Hon'ble Shabihul Hasnain,J.
This is an application for disposing of the writ petition as not press moved by
petitioner counsel supported by an affidavit of the petitioner No.1, who
declares himself to be the pairokar of the other petitioners also.
Heard learned counsel for the petitioners.
Cause shown is sufficient.
Petition is dismissed as not pressed.
Interim order, if any stand vacated.
Order Date :- 28.7.2010
RKM.
Hon’ble Shabihul Hasnain,J.
Petition is dismissed as not pressed vide order of date passed on
C.M.Application No.73681 of 2010.
Order Date :- 28.7.2010
RKM.