Allahabad High Court High Court

U.P.Rajya Setu Nigam Karmchari … vs State Of U.P. And Ors. on 10 May, 2010

Allahabad High Court
U.P.Rajya Setu Nigam Karmchari … vs State Of U.P. And Ors. on 10 May, 2010
Court No. - 14

Case :- SERVICE SINGLE No. - 4813 of 1999

Petitioner :- U.P.Rajya Setu Nigam Karmchari Parishad
Respondent :- State Of U.P. And Ors.
Petitioner Counsel :- S.C. Misra
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

As it was a case of suspension, which was passed in the year 1999. Therefore,
in such circumstances, the writ petition was dismissed as infructuous. But
when the order was being transcribed on the writ petition, which mentioned
the name of U.P. Rajya Setu Nigam Karmchari Parishad, instead on the file
sent by office the name of Gyanendra Kumar Tewari as a petitioner has been
mentioned.

It appears that there is some mistake either in no. or in parties. Therefore the
office is directed to correct.

List this case again with the correct particulars.

Order Date :- 10.5.2010
Mahesh