Allahabad High Court High Court

Krishna Kumar S/O Late Laximan vs State Of U.P. Thru Secy. Fisheries … on 22 January, 2010

Allahabad High Court
Krishna Kumar S/O Late Laximan vs State Of U.P. Thru Secy. Fisheries … on 22 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 473 of 2010

Petitioner :- Krishna Kumar S/O Late Laximan
Respondent :- State Of U.P. Thru Secy. Fisheries & Ors.
Petitioner Counsel :- G.C. Verma
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Notice on behalf of respondents 1 to 3 has been accepted by the learned Chief
Standing Counsel.

Issue notice to respondent no.4.

In the meantime, in case the petitioner has applied for lease of Plot No. 681
Ka (which has wrongly been mentioned in the prayer clause as ‘611 Ka’), the
same be considered in accordance with law and the relevant Government
Orders, within a reasonable time.

Order Date :- 22.1.2010
Sachin