Allahabad High Court High Court

Pramod Kumar Srivastava vs State Of U.P. And Others on 26 July, 2010

Allahabad High Court
Pramod Kumar Srivastava vs State Of U.P. And Others on 26 July, 2010
Court No. - 30

Case :- WRIT - A No. - 12606 of 2008

Petitioner :- Pramod Kumar Srivastava
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manoj Kumar Srivastava
Respondent Counsel :- C.S.C.,S.P.Kesharwani

Hon'ble Amreshwar Pratap Sahi,J.

A supplementary affidavit has been filed bringing on record
the judgment in the Case of Anoop Rai Jain and others Vs.
State of U.P. and others (Civil Misc. Writ Petition No. 458
(SB) of 2000) decided on 24th December, 2009.

Learned counsel for the petitioner contends that in view of
the said judgment the vary basis of the impugned order
dated 12.09.2009 vanishes.

Learned standing counsel may obtain instructions as to
whether the said judgment has been accepted by the State
and no SLP has been filed.

List immediately after two weeks.

Order Date :- 26.7.2010
Akv