Allahabad High Court High Court

Brijesh Kumar Sharma vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Brijesh Kumar Sharma vs State Of U.P. & Others on 22 January, 2010
Court No. - 18

Case :- WRIT - A No. - 2136 of 2010

Petitioner :- Brijesh Kumar Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.P. Singh
Respondent Counsel :- C.S.C.,A.K. Yadav

Hon'ble Pankaj Mithal,J.

Heard Sri S.P.Singh, learned counsel for the petitioner, learned
Standing Counsel who has accepted notice on behalf of
respondents no.1, 3, 4 and 5 and Sri A.K.Yadav who has accepted
notice on behalf of respondent no.2.

The petitioner has not been selected for the post of Principal and
therefore he has challenged the select list dated 21.12.2009
(Annexure – 5 to the writ petition).

Learned counsel for the petitioner, after making some submission,
insisted that the writ petition may be dismissed as withdrawn.

Accordingly, the writ petition is dismissed as withdrawn.

Order Date :- 22.1.2010
BK