Court No. - 22 Case :- SPECIAL APPEAL No. - 467 of 2007 Petitioner :- State Of U.P. Thru Prin.Secy. Home & 4 Ors. Respondent :- Karunesh Chandra Shukla ( S/S 3829/2006 ) Petitioner Counsel :- Standing Counsel Respondent Counsel :- S.N. Bharadwaj Hon'ble Satyendra Singh Chauhan,J.
Hon’ble Ritu Raj Awasthi,J.
Heard learned counsel for the parties.
Application is allowed and the order dated 17.12.2009 is corrected to the
extent that the particulars of the case shall be read as :-
” Case :- SPECIAL APPEAL No. – 467 of 2007
Petitioner :- State Of U.P. Thru Prin.Secy. Home & 4 Ors.
Respondent :- Karunesh Chandra Shukla ( S/S 3829/2006 )
Petitioner Counsel :- Standing Counsel
Respondent Counsel :- S.N. Bharadwaj”
instead of
“Case :- SERVICE BENCH No. – 467 of 2007
Petitioner :- Union Of India Thru Secy. External & 2 Ors.
Respondent :- Deepak Saxena & Anr.
Petitioner Counsel :- Dipak Seth,Rajendra Singh ”
Order Date :- 15.7.2010
BLY