Allahabad High Court High Court

Anoop Seth vs State Of U.P. And Others on 16 July, 2010

Allahabad High Court
Anoop Seth vs State Of U.P. And Others on 16 July, 2010
Court No. - 35

Case :- WRIT - C No. - 39185 of 2009

Petitioner :- Anoop Seth
Respondent :- State Of U.P. And Others
Petitioner Counsel :- H.N. Singh,B. Narayan Singh
Respondent Counsel :- C.S.C.,Ashok Singh,Vivek Varma

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

The learned counsel for the petitioner states that the notification challenged in
this writ petition is the same which was challenged in Writ Petition No. 66471
of 2005, which has been allowed along with other several connected writ
petitions by judgment and order dated 26.09.2006, copy of which has been
filed as Annexure ’11’ to the writ petition.

It is, thus, contended on behalf of the petitioner that this writ petition may also
be decided in terms of the said judgment.

The learned counsel for the respondents pray for and are granted a week’s
time to obtain instructions.

List in the next cause list.

Order Date :- 16.7.2010
AKSI