Allahabad High Court High Court

Nirmala vs State Of U.P.Through Its Prin. … on 23 July, 2010

Allahabad High Court
Nirmala vs State Of U.P.Through Its Prin. … on 23 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 6903 of 2010

Petitioner :- Nirmala
Respondent :- State Of U.P.Through Its Prin. Secy. Panchayati Raj Lko.And
Petitioner Counsel :- Bajrang Bahadur Singh
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the counsel for the petitioner and the learned counsel for the State.

Learned counsel for the parties state that the controversy involved in the
aforesaid writ petition has already been concluded vide judgment 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 other connected matters, therefore,
the petitioners pray 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 State counsel does not dispute the aforesaid position.

We, therefore, dispose of the writ petition finally by giving the similar benefit
to the petitioners 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 dated
21.9.05 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.

Order Date :- 23.7.2010
MFA