Allahabad High Court High Court

Anupam Srivastava And Another vs State Of U.P. Through … on 13 July, 2010

Allahabad High Court
Anupam Srivastava And Another vs State Of U.P. Through … on 13 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4651 of 2010

Petitioner :- Anupam Srivastava And Another
Respondent :- State Of U.P. Through Secy.Seconsary Education Lucknow &
Ors
Petitioner Counsel :- Manoj Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Heard Sri Manoj Srivastava learned counsel for the petitioner and
learned Standing Counsel for the opposite parties.

The petitioner says that his case is squarely covered by the judgment
passed by this court in Writ Petition No. 10665 of 2006 ( Dharam Pal
Singh vs. State of U.P. & others
) as contained in Annexure no. 8 to the
writ petition. The petitioner says that it is a general order but the
department is executing it only with regard to the people who
approached the High Court individually.

The learned Standing Counsel prays for and is granted a week’s time to
seek instructions whether the petitioner is covered by this judgment and
if so why the benefit of the judgment is not being provided to the
petitioners.

List this case on 26.7.2010 as fresh.

Order Date :- 13.7.2010
Om.