Allahabad High Court
Thakur Prasad Singh vs District Inspector Of Schools … on 10 May, 2010
Court No. - 11 Case :- SERVICE SINGLE No. - 4896 of 1999 Petitioner :- Thakur Prasad Singh Respondent :- District Inspector Of Schools Faizabad Petitioner Counsel :- S.K.Mehrotra,I.D. Shukla Respondent Counsel :- C.S.C.,D.N.Tripathi,H.S. Sahai,K.K.Singh,Manik Sinha,Manish Mathur Hon'ble Anil Kumar,J.
Shri H. S. Sahai, learned counsel for the respondents submits that the present
writ petition has become infructuous and he has already moved an application
in this regard, till date no objection has been filed to the said application by
learned counsel for the petitioner.
In view of the said facts, learned counsel for the petitioner is granted three
weeks to file objection, if any.
List in the month of July 2010 alongwith connected the writ petition nos.
2837(S/S) of 1992 and 786 (S/S) of 1995.
Order Date :- 10.5.2010
Sanjeet