Allahabad High Court
Arvind Kumar Srivastava, … vs State Of U.P.,Thru. Prin. … on 10 May, 2010
Court No. - 2 Case :- SERVICE BENCH No. - 582 of 2010 Petitioner :- Arvind Kumar Srivastava, S/O-Late Ram Naval Lal Srivastava Respondent :- State Of U.P.,Thru. Prin. Secy.,Intermediate Education & Ors Petitioner Counsel :- Manoj Kumar Dwivedi Respondent Counsel :- C.S.C. Hon'ble Uma Nath Singh,J.
Hon’ble S.N.H. Zaidi,J.
Notice on behalf of opposite parties no. 1 and 2 has been accepted by the
learned Chief Standing Counsel.
Issue notice to opposite parties no. 3 and 4 for which the office is directed to
issue Dasti summons.
As in the facts and circumstances of the case no interim order can be passed
without notice to the other parties, we reject the prayer for ex-parte interim
relief.
Order Date :- 10.5.2010
Rizvi