Allahabad High Court High Court

Radhey Shyam Rai vs State Of U.P. Through Principal … on 12 January, 2010

Allahabad High Court
Radhey Shyam Rai vs State Of U.P. Through Principal … on 12 January, 2010
Court No. - 27

Case :- SERVICE BENCH No. - 869 of 1998

Petitioner :- Radhey Shyam Rai
Respondent :- State Of U.P. Through Principal Secy.
Petitioner Counsel :- Akhilesh Kalra
Respondent Counsel :- Addl. C.S.C.,Kapil Deo,Miss. Deep Shikha,S.N.
Shukla,S.P. Singh,Smt. Tanuja Somwanshi

Hon'ble Devi Prasad Singh,J.

Hon’ble Anil Kumar,J.

C.M.Application No. 104143 of 2009

Cause shown sufficient.

The order dated 26.10.2009 is hereby recalled. Writ petition is restored to its
original number.

List before appropriate regular Bench in the first week of February, 2010.

Order Date :- 12.1.2010
Madhu

Court No. – 27

Case :- SERVICE BENCH No. – 869 of 1998

Petitioner :- Radhey Shyam Rai
Respondent :- State Of U.P. Through Principal Secy.
Petitioner Counsel :- Akhilesh Kalra
Respondent Counsel :- Addl. C.S.C.,Kapil Deo,Miss. Deep Shikha,S.N.
Shukla,S.P. Singh,Smt. Tanuja Somwanshi

Hon’ble Devi Prasad Singh,J.
Hon’ble Anil Kumar,J.

Writ petiton is restored to its original number vide order of date passed on the
C.M.Application No. 104143 of 2009

Order Date :- 12.1.2010

Madhu