Allahabad High Court
Ajai Kumar Poeia vs State Of U.P. And Others on 18 January, 2010
Court No. - 3 Case :- WRIT - C No. - 314 of 2007 Petitioner :- Ajai Kumar Poeia Respondent :- State Of U.P. And Others Petitioner Counsel :- Uma Kant Respondent Counsel :- C.S.C. Hon'ble Amitava Lala,J.
Hon’ble Shri Kant Tripathi,J.
In view of the judgement reported in 2008 (2) UPLBEC
1150 (Noman Masood Vs. State of U.P. and others), the
order of cancellation of caste certificate passed by the
Tehsildar, as impugned in this writ petition, stands quashed.
However, the authority concerned is empowered to proceed
as per the procedure prescribed in the said judgement.
Accordingly, the writ petition is disposed of without
imposing any cost.
Order Date :- 18.1.2010
Sandeep