Allahabad High Court
Dileep Kumar Srivastava vs State Of U.P.Thr.Pirn Secy Nagar … on 18 January, 2010
Court No. - 24 Case :- SERVICE BENCH No. - 476 of 2008 Petitioner :- Dileep Kumar Srivastava Respondent :- State Of U.P.Thr.Pirn Secy Nagar Vikas And 3 Ors Petitioner Counsel :- O.P.Srivastava Respondent Counsel :- C.S.C,Farooq Ahmad Hon'ble Rajiv Sharma,J.
Hon’ble Dr. Satish Chandra,J.
Heard Sri O.P. Srivastava, learned counsel for the petitioner
and learned Standing Counsel.
By means of the instant writ petition, the petitioner
challenges the validity of the order dated 1.4.2008 passed
by the Joint Secretary, Nagar Vikas Anubhag-4, Government
of Uttar Pradesh, Lucknow, whereby the petitioner has been
attached with the office of Director, Local Bodies, Uttar
Pradesh.
Learned Counsel for the petitioner submits that he has no
instructions.
Accordingly, the writ petition is dismissed for want of instructions.
Order Date :- 18.1.2010
Ajit/-