Allahabad High Court
R.P. Shukla (Ram Pragat) S/O Late … vs State Of U.P. Thru Prin. Secy. … on 4 February, 2010
Court No. - 1 Case :- SPECIAL APPEAL No. - 64 of 2010 Petitioner :- R.P. Shukla (Ram Pragat) S/O Late Shiv Nath Shukla Respondent :- State Of U.P. Thru Prin. Secy. Housing & Ors.( S/S 6979/2006 Petitioner Counsel :- In Person (R.P.Shukla) Respondent Counsel :- C.S.C.,Dipak Seth Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Admit.
Issue notice.
Since notice on behalf of respondents no. 1 and 3 has been accepted by the
learned Chief Standing Counsel and on behalf of respondent no. 2, notice has
been accepted by Sri Dipak Seth, fresh notice need not be issued.
In the meantime, realisation of the cost shall remain stayed.
Order Date :- 4.2.2010
MFA