Allahabad High Court
Virendra Kumar And Ors. vs State Of U.P.Through Prin. Secy. … on 2 July, 2010
Court No. - 22 Case :- SERVICE SINGLE No. - 4289 of 2010 Petitioner :- Virendra Kumar And Ors. Respondent :- State Of U.P.Through Prin. Secy. Deptt. Of Panchayati Raj Petitioner Counsel :- Arun Kumar Singh,A.S.Parihar Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioners and Sri Narendra Kumar, who has
filed power on behalf of opposite party no.4.
Sri Narendra Kumar, learned counsel for the opposite party no.4 on the basis
of instructions, makes a statement that the entire selection process has been
cancelled.
In view of the above statement, the writ petition has been rendered
infructuous. It is accordingly dismissed as infructuous.
Order Date :- 2.7.2010
Rao/-