Allahabad High Court High Court

Punni Lal vs State Of U.P. Through Secretary, … on 19 January, 2010

Allahabad High Court
Punni Lal vs State Of U.P. Through Secretary, … on 19 January, 2010
Court No. - 9

Case :- SPECIAL APPEAL No. - 49 of 2010

Petitioner :- Punni Lal
Respondent :- State Of U.P. Through Secretary, Madhyamik Shiksha &
Others
Petitioner Counsel :- Ranjit Saxena,Brij Lal Verma
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Virendra Kumar Dixit,J.

Admit.

Issue notice.

Notice on behalf of respondents no.1, 3, 4 and 5 has been accepted by the
learned Standing Counsel. Notice on behalf of respondent no.7 has been
accepted by Sri H.N. Pandey, Advocate.

The appellant shall take steps to serve respondents no.2 and 6 by registered
post. Steps be taken within ten days.

Office shall send notice returnable at an early date.

List on the date fixed by the office in the notice.

Order Date :- 19.1.2010
sks