Allahabad High Court High Court

Vinay Kumar Singh vs State Of U.P.Through Prin. Secy. … on 6 August, 2010

Allahabad High Court
Vinay Kumar Singh vs State Of U.P.Through Prin. Secy. … on 6 August, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7564 of 2010

Petitioner :- Vinay Kumar Singh
Respondent :- State Of U.P.Through Prin. Secy. Lok Nirman Vibhag Govt. .
Petitioner Counsel :- A.M.Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the counsel for the parties.

With the consent of the parties’ counsel, the writ petition is being disposed of
finally.

Learned counsel for the petitioner states that the controversy involved in the
aforesaid writ petition has already been concluded vide judgment and order
dated 21.9.2005, passed in Writ Petition No: 6017 (MB) of 2005: M/s Satish
Chandra Vs. State of U.P. and others and other connected matters, therefore,
the petitioner prays for the same benefit in the instant writ petition as has been
extended to the petitioner of Writ Petition No: 6017 (MB) of 2005.
The learned State counsel does not dispute the aforesaid position.
We, therefore, dispose of the writ petition finally by giving the similar benefit
to the petitioner as has been given to the petitioner of Writ petition No. 6017
(MB) of 2005 and direct the office to issue a certified copy of the order passed
in Writ Petition No. 6017 (MB) of 2005 also while issuing a certified copy of
this order.

The writ petition is disposed of finally.

Order Date :- 6.8.2010
Arjun