Allahabad High Court
Rajendra Mohan Nigam vs State Of U.P. & Others on 18 January, 2010
Court No. - 38 Case :- WRIT - A No. - 1761 of 2010 Petitioner :- Rajendra Mohan Nigam Respondent :- State Of U.P. & Others Petitioner Counsel :- S.P. Srivastava Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
The writ petitioner has not filed complete documents relating to his initial
appointment.
In view of this, the petitioner is permitted to withdraw the writ petition
and file a better writ petition with all relevant particulars pertaining to the
claim of pay scale.
The writ petition is dismissed as withdrawn.
Order Date :- 18.1.2010
Irshad