Allahabad High Court
Kripa Shankar Pandey vs State Of U.P.Through … on 6 August, 2010
Court No. - 22 Case :- SERVICE SINGLE No. - 5498 of 2010 Petitioner :- Kripa Shankar Pandey Respondent :- State Of U.P.Through Secy.Dept.Of Secondary Edu.Lucknow Petitioner Counsel :- Rohit Tiwari Respondent Counsel :- C.S.C.,Balwant Rai Hon'ble Satyendra Singh Chauhan,J.
No cause of action has accrued within the territorial jurisdiction of the
Lucknow Bench.
The writ petition is accordingly dismissed with liberty to the petitioner to
challenge the impugned order before appropriate forum.
Order Date :- 6.8.2010
Rao/-