Allahabad High Court High Court

Ashok Kumar Mishra vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Ashok Kumar Mishra vs State Of U.P. & Others on 19 January, 2010
Court No. - 29

Case :- WRIT - A No. - 71822 of 2009

Petitioner :- Ashok Kumar Mishra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Arun Kumar,Ashok Khare
Respondent Counsel :- C.S.C.

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

Sri Pankaj Saxena, learned Standing Counsel states that pursuant to the
order dated 12.1.2010, instructions have been received by him. On the basis
of the instructions, he further states that Tara Chandra Pandey (Respondent
No.4) has been transferred from Mainpuri to Mathura, and one Yogendra
Katiyar, who is senior to the petitioner, has been posted as District Panchayat
Raj Officer, Mainpuri.

Sri Ashok Khare, learned Senior Counsel appearing for the petitioner
prays that the case may be directed to be put up as fresh on 22nd January,
2010 so as to enable him to obtain instructions in the matter.

The case is accordingly directed to be put up as fresh on 22nd January,
2010.

Order Date :- 19.1.2010
prabhat