Allahabad High Court High Court

Ravindra Nath Rai vs State Of U.P. & Others on 3 July, 2010

Allahabad High Court
Ravindra Nath Rai vs State Of U.P. & Others on 3 July, 2010
Court No. - 4

Case :- SERVICE SINGLE No. - 2788 of 1996

Petitioner :- Ravindra Nath Rai
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.P.Pathak
Respondent Counsel :- C.S.C.

Hon'ble Ritu Raj Awasthi,J.

List revised. Case called out.

No one is present on behalf of the petitioner to press the writ petition nor there
is any request for adjournment/pass over the case. The learned Standing
Counsel is present for the opposite parties.

This writ petition was filed in the year 1996, challenging the punishment
order dated 20.4.1993. The petitioner had filed representation against the said
punishment order which was rejected and communicated by letter dated
9.12.1993. There is no illegality or infirmity in the impugned order.
The writ petition is misconceived and is liable to be dismissed. It is
accordingly dismissed. Interim order, if any, stands discharged.
Order Date :- 3.7.2010
Arjun