Court No. - 1 Case :- MISC. BENCH No. - 909 of 2010 Petitioner :- M/S Om Shree Sai Contractor & Supplier, Barabanki Thru Partn Respondent :- State Of U.P. Thru Prin. Secy. Nagar Vikas & Ors. Petitioner Counsel :- O.P. Srivastava Respondent Counsel :- C.S.C.,M.K. Dixit Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Heard the learned counsel for the petitioner and Sri M.K. Dixit for
respondents no. 3 and 4.
Learned counsel for the petitioner states that the controversy involved in the
aforesaid writ petition has already been concluded vide judgement and order
dated 21.9.2005, passed in Writ Petition No: 6017 (MB) of 2005: M/s. Satish
Chandra vs. State of U.P. and others, and another connected matters,
therefore, the petitioner prays for the same benefit in the instant writ petition
as has been extended to the petitioner of Writ Petition No: 6017 (MB) of
2005.
The learned counsel for the respondents do not dispute the aforesaid position.
We, therefore, dispose of the writ petition finally by giving the similar benefit
to the petitioner as has been given to the petitioner of Writ Petition No. 6017
(MB) of 2005 and direct the office to issue a certified copy of the order passed
in Writ Petition No. 6017 (MB) of 2005 also while issuing a certified copy of
this order.
The writ petition is disposed of finally, accordingly.
Order Date :- 3.2.2010
MFA