Allahabad High Court High Court

Pradeshiya Jan Jati Vikas Manch … vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Pradeshiya Jan Jati Vikas Manch … vs State Of U.P. And Others on 10 August, 2010
Chief Justice's Court

Case :- WRIT - C No. - 46821 of 2010

Petitioner :- Pradeshiya Jan Jati Vikas Manch U.P. And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- P.K. Kashyap
Respondent Counsel :- C.S.C.

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Amreshwar Pratap Sahi,J.

The grievance of the petitioner is that though the Gond Caste is
reserved as S.T. Caste for the State of U.P. for the purpose of election
of Village Panchayat, no reservation is provided for which is against the
constitutional mandate.

On behalf of the respondents learned counsel seeks time to file reply.

List after one week as a fresh.

A copy of the order may be provided to the learned Standing Counsel
free of charges.

(A.P. Sahi,J.) (F.I. Rebello,CJ.)

Order Date :- 10.8.2010
Sahu