Allahabad High Court
Lalji Prasad Verma vs State Of U.P. & Others on 3 February, 2010
Court No. - 24 Case :- SERVICE SINGLE No. - 5108 of 1995 Petitioner :- Lalji Prasad Verma Respondent :- State Of U.P. & Others
Petitioner Counsel :- N.N. Jaiswal
Respondent Counsel :- C.S.C.
Hon’ble Raiiv Sharma.J.
Mr. N. N. Jaiswal, learned Counsel for the petitioner submits that he has
no instructions.
Accordingly, the writ petition is dismissed for want of instructions.
Interim order, if any, stands vacated.
Order Date :- 3.2.2010
lakshman