Allahabad High Court High Court

Chhotey Lal S/O Late Lalu Ram … vs State Of U.P. Thru Secy. … on 11 January, 2010

Allahabad High Court
Chhotey Lal S/O Late Lalu Ram … vs State Of U.P. Thru Secy. … on 11 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 7897 of 2009

Petitioner :- Chhotey Lal S/O Late Lalu Ram Nishad
Respondent :- State Of U.P. Thru Secy. Cooperative & Ors.
Petitioner Counsel :- D.C. Tewari
Respondent Counsel :- C.S.C.,N.A. Siddiqui,R.P. Singh

Hon'ble Shabihul Hasnain,J.

Heard Sri D.C. Tewari learned counsel for the petitioner, Mr. R.P.
Singh learned counsel for the opposite party no. 5 and Mr. N.A.
Siddiqui for opposite party no. 6.

Counsel for the opposite party state that earlier the petitioner has
filed another writ petition challenging the dismissal bearing Writ
Petition No. 4694(S/S) of 2007. The petitioner states that the
present petition is challenging another order passed on 23.9.2009
which is a consequential order.

Ideally this order should have been challenged in the same writ
petition but since the petitioner is filing another petition, list this
case along with Writ Petition No. 4694(S/S) of 2007.

The opposite parties shall have the liberty to file counter affidavit
in three weeks.

List thereafter.

Order Date :- 11.1.2010
Om.