Allahabad High Court High Court

Nand Kumar Singh S/O Ram Dutt Singh … vs State Of U.P. Thru Secy. … on 13 January, 2010

Allahabad High Court
Nand Kumar Singh S/O Ram Dutt Singh … vs State Of U.P. Thru Secy. … on 13 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 227 of 2010

Petitioner :- Nand Kumar Singh S/O Ram Dutt Singh & Ors.
Respondent :- State Of U.P. Thru Secy. Irrigation & Ors.
Petitioner Counsel :- P.N. Singh Kaushik
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Learned counsel for the petitioners states that the controversy involved in the
aforesaid writ petition has already been concluded vide judgment and order
dated 21.9.2005, passed in Writ Petition No. 6017(MB) of 2005: M/s Satish
Chandra vs State of U.P. and others
, and other connected matters, therefore,
the petitioners pray for the same benefit in the instant petition as has been
extended to the petitioner in Writ Petition No. 6017(MB) of 2005.

The learned counsel for the respondents does not dispute the aforesaid
position.

We, therefore, dispose of the writ petiion finally by giving the similar benefit
to the petitioners as has been given to the petitioner of Writ Petition No.
6017(MB) of 2005 and direct the office to issue a certified copy of the order
passed in Writ Petition No. 6017(MB) of 2005 also while issuing a certified
copy of this order.

The writ petition is disposed of finally.

Order Date :- 13.1.2010
vks