Allahabad High Court High Court

Ajay Pratap Singh S/O Nand Kumar … vs State Of U.P. Thru Prin. Secy. … on 11 January, 2010

Allahabad High Court
Ajay Pratap Singh S/O Nand Kumar … vs State Of U.P. Thru Prin. Secy. … on 11 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 175 of 2010

Petitioner :- Ajay Pratap Singh S/O Nand Kumar Singh & Ors.
Respondent :- State Of U.P. Thru Prin. Secy. Cooperative & Ors.
Petitioner Counsel :- S.K. Singh Kalhans
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Notice on behalf of respondents no. 1,2, 3, 7 and 8 has been accepted by the
learned Chief Standing Counsel.

Issue notice to respondents no.4, 5 and 6 returnable at an early date.

List and connect with Writ Petition No. 10732 (MB) of 2009.

Learned counsel for the petitioners says that the question involved in this
petition is identical to the aforesaid writ petition, in which an interim order of
stay has been passed.

Learned counsel for the respondents does not dispute the aforesaid position.

We, therefore, provide that the benefit of the interim order passed in the
aforesaid writ petition shall be made available to the present petitioners also.

Office while issuing certified copy of this order shall also issue a copy of the
interim order passed in Writ Petition No. 10732 (MB) of 2009.

Order Date :- 11.1.2010
MFA