Allahabad High Court High Court

Harshita Mishra vs State Of U.P.Through Prin. Secy. … on 9 August, 2010

Allahabad High Court
Harshita Mishra vs State Of U.P.Through Prin. Secy. … on 9 August, 2010
Court No. - 27

Case :- SERVICE BENCH No. - 991 of 2010

Petitioner :- Harshita Mishra
Respondent :- State Of U.P.Through Prin. Secy. Home Deptt. Lko.And Ors.
Petitioner Counsel :- Anurag Kumar Singh
Respondent Counsel :- C.S.C

Hon'ble Devi Prasad Singh,J.

Hon’ble Vedpal,J.

Counter affidavit filed today is taken on record.

The application of the petitioner with regard to grant of Child Care leave has
been considered and rejected vide order dated 29.7.2010. Accordingly this
petition has been rendered infructuous.

The writ petition is accordingly dismissed with liberty to file a fresh petition.

Order Date :- 9.8.2010
Tripathi