Chief Justice's Court Case :- SPECIAL APPEAL DEFECTIVE No. - 64 of 2010 Petitioner :- Surendra Pal Sharma Respondent :- State Of U.P. Through Principal Secy. Secondary Edu. & Ors Petitioner Counsel :- Vikash Bhatnagar Respondent Counsel :- C.S.C.,Siddharth Khare Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Arun Tandon,J.
Admit.
As the respondents are already represented, there is no necessity of
issuing notice to them.
(C.K. Prasad, C.J.)
(Arun Tandon, J.)
Order Date :- 29.1.2010
Sushil/-
Order on Civil Misc. (Stay) Application No. 14735 of 2010
Hon’ble Chandramauli Kumar Prasad,Chief Justice
Hon’ble Arun Tandon,J.
Mr. Vikash Bhatnagar, learned counsel for the petitioner prays for
interim relief.
In the facts of the case, we are not inclined to grant interim relief.
Prayer for interim relief stands rejected.
(C.K. Prasad, C.J.)
(Arun Tandon, J.)
Order Date :- 29.1.2010
Sushil/-