Allahabad High Court High Court

Santosh Singh Sengar Inre W P … vs State Of U P Thr.Chief Secy Rural … on 1 February, 2010

Allahabad High Court
Santosh Singh Sengar Inre W P … vs State Of U P Thr.Chief Secy Rural … on 1 February, 2010
Court No. - 1

Case :- SPECIAL APPEAL No. - 616 of 2009

Petitioner :- Santosh Singh Sengar Inre W P No.4947 Sers Of 2009
Respondent :- State Of U P Thr.Chief Secy Rural Development Civil Sectt.
Petitioner Counsel :- N K Pandey
Respondent Counsel :- C.S.C,A S G,Pradeep Chandola,Raj Kumar Singh

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard learned counsel for the appellant Sri N.K. Pandey and Sri Pradeep
Chandola, learned counsel appearing on behalf of State of Uttarakhand.
Learned counsel for the appellant claims parity of an order passed in similar
special appeal in which interim order has been passed by this Court in favour
of the appellant.

List and connect with Special Appeal No. 476 of 2009.
Till the next date of listing, the appellant shall not be compelled to join at
Uttarakhand.

Order Date :- 1.2.2010
Arjun