Allahabad High Court
Ramesh Chandra Shukla vs Chairman U.P.Higher Education … on 5 August, 2010
Court No. - 35 Case :- WRIT - A No. - 14735 of 2001 Petitioner :- Ramesh Chandra Shukla Respondent :- Chairman U.P.Higher Education Service & Another Petitioner Counsel :- Rahul Anand Gaur Respondent Counsel :- H.R.Misra Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
No one is present on behalf of the petitioner.
We have heard learned Standing Counsel appearing for the State-respondents
and have perused the record.
In our opinion, in the facts and circumstances of this case, the prayer made in
this petition does not deserve to be granted in writ jurisdiction.
The petition is thus dismissed. No cost.
Order Date :- 5.8.2010
Pratima