Court No. - 18 Case :- WRIT - A No. - 25554 of 2010 Petitioner :- Hari Shanker Pandey Respondent :- State Of U.P. And Others Petitioner Counsel :- Radha Kant Ojha Respondent Counsel :- C. S. C.,A. K. Yadav Hon'ble Arun Tandon,J.
Shri A.K.Tripathi, Advocate is present on behalf of the
respondent no. 3.
Nobody is present to press the present writ petition on behalf
of the writ petitioner even in the revised reading of the cause
list.
Even otherwise, counsel for the respondent points out that
the controversy stands concluded against the petitioner under
the judgment and order dated 10.06.2009 passed in Civil
Misc. Writ Petition No. 29661 of 2009 (Chandra Mohan Tiwari
vs. State of U.P. & Others). A photostat copy of the judgment
is kept on record.
In view of the aforesaid, the writ petition is dismissed.
It goes without saying that the authorities shall take all
necessary steps for appointment of the selected candidates
without any delay.
Dated : 03.07.2010
VR/25554/10