Citation : 2014 Latest Caselaw 3941 ALL
Judgement Date : 2 August, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 35 Case :- WRIT - A No. - 39629 of 2014 Petitioner :- Raj Kumar Respondent :- Union Of India Thru G.M., N.R. And 5 Others Counsel for Petitioner :- Anil Kumar Verma Counsel for Respondent :- Sudhir Bharti Hon'ble Sheo Kumar Singh,J.
Hon'ble Dinesh Maheshwari,J.
On the facts, submission as made and the grounds so taken in the memo of writ petition, we are of the view that matter needs disposal after getting response from the respondents.
Sri Sudhir Bharty, learned Counsel has accepted notice on behalf of respondents.
Counter affidavit may be filed by the next date.
List this petition after six weeks.
It is made clear that this court has not granted any stay as on date.
Order Date :- 2.8.2014
M.A.A.
(Dinesh Maheshwari, J.) ( S.K. Singh, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!