Allahabad High Court High Court

Ravindra Kumar Tewari & Ors. (Spla … vs U.P. Rajya Krishi Utpadan Mandi … on 1 February, 2010

Allahabad High Court
Ravindra Kumar Tewari & Ors. (Spla … vs U.P. Rajya Krishi Utpadan Mandi … on 1 February, 2010
Court No. - 1

Case :- REVIEW PETITION DEFECTIVE No. - 38 of 2010

Petitioner :- Ravindra Kumar Tewari & Ors. (Spla 250/2001 Service)
Respondent :- U.P. Rajya Krishi Utpadan Mandi Parishad Thru Director &
Anr
Petitioner Counsel :- Sandeep Dixit

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Notices on behalf of Respondents have been received by Sri N.C. Mehrotra.
Since State counsel has no objection delay in filing the review petition is
condoned.

List this matter in the week commencing 15.02.2010 as fresh.
Sri. N. C. Mehrotra, learned counsel for the respondent says that services of
the petitioners shall not be terminated nor there existing terms and conditions
of service shall be changed till the next date of listing.
Order Date :- 1.2.2010
Im