Allahabad High Court
Naeem Akhtar vs State Of U.P. Thru. Ministry Of … on 9 July, 2010
Court No. - 3 Case :- WRIT - A No. - 163 of 2009 Petitioner :- Naeem Akhtar Respondent :- State Of U.P. Thru. Ministry Of Surface Transp. & Others Petitioner Counsel :- Sanjay Kumar Sharma Respondent Counsel :- C.S.C.,B.N. Singh Hon'ble Sanjay Misra,J.
Learned counsel for the petitioner and Sri B.N. Singh, learned
counsel appearing for the respondent are present.
Learned counsel for the petitioner states that due to error he could
not assail the stipulation in the order dated 11.09.2008 (Annexure
No.5 to the writ petition) which has denied to him any benefits for
the period he was out of service in view of the fact that he has only
sought mandamus without challenging the aforesaid direction.
As prayed by learned counsel for the petitioner, the writ petition is
adjourned to enable him to make suitable application.
Order Date :- 9.7.2010
pks