Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pankaj Yadav vs State Of U.P. Thru Prin. Secy. Home ...
2014 Latest Caselaw 6984 ALL

Citation : 2014 Latest Caselaw 6984 ALL
Judgement Date : 24 September, 2014

Allahabad High Court
Pankaj Yadav vs State Of U.P. Thru Prin. Secy. Home ... on 24 September, 2014
Bench: Ravindra Singh, Vishnu Chandra Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Reserved
 

 
Writ Petition No. 5887(MB) of 2008
 
Pankaj Yadav Vs State of U.P.
 

 
Hon. Ravindra Singh, J.

Hon. Vishnu Chandra Gupta, J.

Heard learned counsel for the petitioner and learned A.G.A.

This petition has been filed by the petitioner Pankaj Yadav with a prayer to issue a writ direction or order in the nature of certiorari quashing the impugned history sheet numbered as No. 21-A in the History Sheet registered opened by the police of P.S. Bilgram, District Hardoi after summoning its original from the opposite parties.

From the perusal of the writ petition it reveals that the petitioner as not approached the S.P. Hardoi for redressal of his grievance as prayed in the present writ petition and the same is necessarily required under the law.

In such circumstances, without entering into the merits of the case,it is directed that in case the petitioner moves an application before the S.P. Hardoi in this regard, the same shall be disposed of expeditiously by a reasoned order in accordance with law within three months from the date of receipt of such application.

Accordingly, this writ petition is disposed of.

Dt:24.09.2014

RPD/

 

 

 
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