Allahabad High Court High Court

Gopal Prasad Gupta vs State Of U.P. & Others on 3 July, 2010

Allahabad High Court
Gopal Prasad Gupta vs State Of U.P. & Others on 3 July, 2010
Court No. - 18

Case :- WRIT - A No. - 19816 of 2009

Petitioner :- Gopal Prasad Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.C. Srivastava,O.P. Srivastava
Respondent Counsel :- C.S.C.,Akhilesh Kumar Tiwari

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the petitioner to press the present writ
petition even in the revised reading of the list.

Learned Standing Counsel states that the averment made in
paragraph-10 of the writ petition that the punishment proposed by the
Committee of Management of the institution has been disapproved by
the U.P. Secondary Education Services Selection Board is factually
incorrect, inasmuch as from the document enclosed as Annexure-1 to
the writ petition, it is clear that punishment as proposed by the
Committee of Management had been approved by the U.P. Secondary
Education Services Selection Board.

The present writ petition is accordingly dismissed.

(Arun Tandon, J.)

Order Date :- 3.7.2010
Sushil/-