Allahabad High Court High Court

Salil Singh @ Titu S/O Late Vikram … vs State Of U.P. Thru Chief Secy. & … on 12 January, 2010

Allahabad High Court
Salil Singh @ Titu S/O Late Vikram … vs State Of U.P. Thru Chief Secy. & … on 12 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 298 of 2010

Petitioner :- Salil Singh @ Titu S/O Late Vikram Singh
Respondent :- State Of U.P. Thru Chief Secy. & Ors.
Petitioner Counsel :- H.S. Jain,Amit Singh,Manish Tripathi
Respondent Counsel :- C.S.C.,O.P. Srivastava

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Notices on behalf of Respondent Nos. 1 and 2 have been accepted by Chief
Standing Counsel and on behalf of Respondent Nos. 3 to 5 notices have been
accepted by Sri O. P. Srivastava.

List along with W.P. No. 12136 (M/B) of 2009. In the meantime, affidavits be
exchanged.

For the reasons given in the order dated 06.01.2010 passed in W.P. No. 12136
(M/B) of 2009, elections so held shall be subject to further orders of the
Court.

Order Date :- 12.1.2010
Im