Allahabad High Court High Court

Ghanshyam Prasad vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Ghanshyam Prasad vs State Of U.P. & Others on 29 January, 2010
Court No. - 4

Case :- WRIT - C No. - 13513 of 2009

Petitioner :- Ghanshyam Prasad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.C. Tiwari
Respondent Counsel :- C.S.C.,V.K. Singh

Hon'ble Krishna Murari, J.

Heard learned counsel for the petitioner and learned Standing
Counsel, who has raised a preliminary objection with respect to
maintainability of this petition in view of Division Bench
judgment of this Court in the case of Rajendra Singh Vs. State of
U. P. and others [2008 (4) ADJ – 39 (DB)]. The question has been
referred for decision by a larger Bench vide order of date passed in
Civil Misc. Writ Petition No. 3849 of 2009, Shiv Ram Vs. State of
U. P. and others and Civil Misc. Writ Petition No. 690 of 2009,
Riyasat Vs. State of U. P. and others.

List this writ petition after decision by the larger Bench.

In the meantime, parties may exchange affidavits.

Interim order passed earlier shall continue to operate until further
orders.

Order Date :- 29.1.2010
Dcs