Allahabad High Court High Court

Rajendra Singh Yadav And Another vs Pradeshik Coop.Dairy Federation … on 9 August, 2010

Allahabad High Court
Rajendra Singh Yadav And Another vs Pradeshik Coop.Dairy Federation … on 9 August, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 6858 of 2005

Petitioner :- Rajendra Singh Yadav And Another
Respondent :- Pradeshik Coop.Dairy Federation Thru M.D.,Lko.& 2 Others
Petitioner Counsel :- Rakesh Kumar Nigam,Amit Dwivedi
Respondent Counsel :- Sudeep Kumar

Hon'ble Shabihul Hasnain,J.

Heard Sri Amit Dwevedi, learned counsel for the petitioner, Sri Sudeep
Kumar for Kanpur Dugdh Utpadak Sahkari Sangh Limited only; and Sri
Abhishekh Kumar Pandey, who has stated that he has been appointed as
counsel for the Pradeshik Cooperative Dairy Federation, Lucknow, as today
he does not have any instruction and the case may be listed again.

Learned counsel for the petitioners has made categorical statement that the
controversy involved in this petition, stands decided and the matter is
identical to the case in Special Appeal No. 255 of 2006 Madan Pal Singh and
others vs. Pradeshik Cooperative Dairy Federation and
another.

Perused the record. The matter is similar. The petitioners of this writ petition
shall be governed by the order passed in Special Appeal No. 255 of 2006
Madan Pal Singh and others vs. Pradeshik Cooperative Dairy Federation
and
another.

In view of the above, the writ petition is finally disposed of.

Order Date :- 9.8.2010
Sadiq