Allahabad High Court High Court

Dr. S.N. Srivastava vs State Of U.P.Through Prin. Secy. … on 14 July, 2010

Allahabad High Court
Dr. S.N. Srivastava vs State Of U.P.Through Prin. Secy. … on 14 July, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 931 of 2010

Petitioner :- Dr. S.N. Srivastava
Respondent :- State Of U.P.Through Prin. Secy. Medical Education
Lko.And
Petitioner Counsel :- S.S.L.Srivastava
Respondent Counsel :- C.S.C.,D.K.Upadhyaya

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.
Sri. D.K. Upadhyay, learned Chief Standing Counsel on the instructions
received from the Registrar namely Sri B.P Singh, Chhatrapati Shahu Ji
Maharaj Medical University, Lucknow makes a statement that the
provisional pension of petitioner shall be determined and paid within
two weeks’.

List after two weeks’.

Order Date :- 14.7.2010
Shahnaz