Allahabad High Court
Smt. Sunita Nayak vs State Of U.P. & Others on 2 April, 2010
Court No. - 18 Case :- WRIT - A No. - 17818 of 2010 Petitioner :- Smt. Sunita Nayak Respondent :- State Of U.P. & Others Petitioner Counsel :- Virendra Prakash Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Heard learned counsel for the parties.
Petitioner seeks quashing of a show cause notice. However, it is stated that the
reply to the notice has already been submitted.
I am of the considered opinion that no case is made out for quashing of the
notice, which has been issued.
However, it goes without saying that before any action adverse to the
petitioner is taken, his reply to the notice shall necessarily be considered.
Writ petition is dismissed.
Order Date :- 2.4.2010
Pkb/