Allahabad High Court High Court

Subhi Devi Mhila Mahavidyalaya … vs State Of U.P.Through Its Prin. … on 3 August, 2010

Allahabad High Court
Subhi Devi Mhila Mahavidyalaya … vs State Of U.P.Through Its Prin. … on 3 August, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7320 of 2010

Petitioner :- Subhi Devi Mhila Mahavidyalaya Through Its Manager
Respondent :- State Of U.P.Through Its Prin. Secy. Higher Education Lko.
Petitioner Counsel :- Ashish Verma,Ashish Pandey
Respondent Counsel :- C.S.C.,S.P.Shukla,Sandeep Dixit

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

List and connect with Writ Petition No. 8949 (MB) of 2008.
In the meantime, the benefit of the order dated 30.09.2008 passed in Writ
Petition No. 8949 (M/B) of 2008, shall be available to the present petitioner
also for the academic session 2010-2011.
Office is directed to issue a copy of the aforesaid order passed in Writ
Petition No. 8949 (M/B) of 2008 also while issuing a certified copy of this
order.

Order Date :- 3.8.2010
Sachin