Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kanhaiya Lal vs State Of U.P. Through Prin. Secy. ...
2012 Latest Caselaw 3632 ALL

Citation : 2012 Latest Caselaw 3632 ALL
Judgement Date : 22 August, 2012

Allahabad High Court
Kanhaiya Lal vs State Of U.P. Through Prin. Secy. ... on 22 August, 2012
Bench: Ajai Lamba



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 26
 

 
Case :- SERVICE SINGLE No. - 4387 of 2012
 

 
Petitioner :- Kanhaiya Lal
 
Respondent :- State Of U.P. Through Prin. Secy. Urban Development Lko. & O
 
Petitioner Counsel :- Rajiv Srivastava 'Raja',Kunwar Ravi Prakash
 
Respondent Counsel :- C.S.C.,Shashi Prakash Singh
 

 
Hon'ble Ajai Lamba,J. 

As per the averments, the petitioner was serving as Porter on contractual basis. It has not been pleaded in the petition that certain other named persons are going to be appointed on contract basis in place of the petitioner. Because the petitioner is serving on contractual post, his right to continue on the post beyond the terms of contract have not been shown to the court.

At this stage, learned counsel for the petitioner prays for time.

List on 28.8.2012.

Order Date :- 22.8.2012

A.Nigam

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter