Allahabad High Court High Court

Surendra Pal Sharma vs State Of U.P. Through Principal … on 29 January, 2010

Allahabad High Court
Surendra Pal Sharma vs State Of U.P. Through Principal … on 29 January, 2010
Chief Justice's Court
Case :- SPECIAL APPEAL DEFECTIVE No. - 64 of 2010
Petitioner :- Surendra Pal Sharma
Respondent :- State Of U.P. Through Principal Secy. Secondary
Edu. & Ors
Petitioner Counsel :- Vikash Bhatnagar
Respondent Counsel :- C.S.C.,Siddharth Khare

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Arun Tandon,J.

Admit.

As the respondents are already represented, there is no necessity of
issuing notice to them.

(C.K. Prasad, C.J.)

(Arun Tandon, J.)

Order Date :- 29.1.2010
Sushil/-

Order on Civil Misc. (Stay) Application No. 14735 of 2010

Hon’ble Chandramauli Kumar Prasad,Chief Justice
Hon’ble Arun Tandon,J.

Mr. Vikash Bhatnagar, learned counsel for the petitioner prays for
interim relief.

In the facts of the case, we are not inclined to grant interim relief.

Prayer for interim relief stands rejected.

(C.K. Prasad, C.J.)

(Arun Tandon, J.)

Order Date :- 29.1.2010
Sushil/-