Allahabad High Court High Court

Smt. Sushila Devi vs State Of U.P. Trhu Sec. Pan. Lko. … on 21 June, 2010

Allahabad High Court
Smt. Sushila Devi vs State Of U.P. Trhu Sec. Pan. Lko. … on 21 June, 2010
Court No. - 32

Case :- WRIT - C No. - 35907 of 2010

Petitioner :- Smt. Sushila Devi
Respondent :- State Of U.P. Trhu Sec. Pan. Lko. And Others
Petitioner Counsel :- Nitinjay Pandey,Hari Prakash Mishra
Respondent Counsel :- C.S.C.

Hon'ble Ran Vijai Singh,J.

Learned standing counsel is directed to seek instructions as to under which
provision of law the District Panchayat Raj Officer has passed the impugned
order, seizing the financial powers of Pradhan.

Put up this matter as fresh day after tomorrow, i.e. 23.6.2010.

Order Date :- 21.6.2010
Mustaqeem.