Allahabad High Court High Court

Meera Singh, W/O- Sri Ranjit … vs District Magistrate, Faizabad, & … on 11 January, 2010

Allahabad High Court
Meera Singh, W/O- Sri Ranjit … vs District Magistrate, Faizabad, & … on 11 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 8300 of 2009

Petitioner :- Meera Singh, W/O- Sri Ranjit Singh,
Respondent :- District Magistrate, Faizabad, & Others
Petitioner Counsel :- Ravi Singh
Respondent Counsel :- C.S.C.,Deepak Srivastava

Hon'ble Shabihul Hasnain,J.

Heard Sri Ravi Singh, learned counsel for the petitioner and Sri Deepak
Srivastava for the B.S.A. Faizabad, who prays for only three days time to seek
clear instruction in this regard because according to the instruction, he has
received, there is confusion about number of the writ petition filed and the
petitioner’s case because earlier at one stage he informs that the petitioner has
been considered for renewal and the renewal has been granted to her and if
that is so admittedly if the petitioner has been given appointment, no cause of
action remains. In this view of the matter, list this case on 19.1. 2010 as fresh.

Order Date :- 11.1.2010
Sadiq