Allahabad High Court
Mahesh Chandra vs U.P.P.S.Tribunal & Ors on 19 January, 2010
Court No. - 24 Case :- SERVICE BENCH No. - 1116 of 1986 Petitioner :- Mahesh Chandra Respondent :- U.P.P.S.Tribunal & Ors Petitioner Counsel :- U.K.Srivastava Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Hon’ble Dr. Satish Chandra,J.
The instant writ petition was partly allowed after setting aside the
impugned order in the open Court but due to paucity of time, reasons
could not be dictated in detail.
While dictating the reasons in detail, certain facts came to the
knowledge, which requires clarification. Accordingly, list the matter
again for hearing.
Order Date :- 19.1.2010
Ajit/-