Allahabad High Court High Court

Shiv Chandra & Others vs State Of U.P. & Others on 7 January, 2010

Allahabad High Court
Shiv Chandra & Others vs State Of U.P. & Others on 7 January, 2010
Court No. - 1

Case :- SPECIAL APPEAL No. - 268 of 1996

Petitioner :- Shiv Chandra & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K.Kalia
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Case called out. None appears for the appellants.
Smt. Sangeeta Chandra, Addl. Chief Standing Counsel, appearing for the
respondents has brought to the notice of the Court that similar and identical
controversy has already been decided by this Court in special appeal No.
156/1996 and other connected matters on 04.12.1998, in which the benefit of
the judgment of the learned Single Judge in Suresh Tewari’s case has been
extended to the appellants from 18.05.1994.

That being so, we dispose of the special appeal with the direction that the
benefit of the judgment and order passed in special appeal no. 156/1996 and
other connected matters shall be available to the present appellants also.
The office while issuing certified copy of this order shall also issue a copy of
the order dated 04.12.1998 passed in special appeal no. 156/1996 and other
connected matters.

Order Date :- 7.1.2010
Im