Allahabad High Court High Court

Praveen Kumar Agrawal vs State Of U.P.Through Prin. Secy. … on 29 July, 2010

Allahabad High Court
Praveen Kumar Agrawal vs State Of U.P.Through Prin. Secy. … on 29 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7144 of 2010

Petitioner :- Praveen Kumar Agrawal
Respondent :- State Of U.P.Through Prin. Secy. Nagar Vikas Civil Sectt.
Petitioner Counsel :- S.P.Shukla
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

List this matter in the next week as fresh to enable the learned State counsel to
seek instructions in the matter.

Till then the petitioner’s status as Adhyaksha, Nagar Palika Parishad and
facilities attached to his office shall not be disturbed but he shall not be
allowed to discharge the administrative and financial powers. No final orders
shall also be passed against him by the State Government in pursuance of the
said notice.

Order Date :- 29.7.2010
vks