Citation : 2015 Latest Caselaw 4315 ALL
Judgement Date : 19 November, 2015
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 24 Case :- SERVICE SINGLE No. - 4505 of 2009 Petitioner :- Sri Kant S/O Late Ram Kishan [Objection Filed] Respondent :- State Of U.P. Thru Secy. Transport & Others Counsel for Petitioner :- Ajay Sharma Counsel for Respondent :- C.S.C.,Chandra S.Pandey Hon'ble Dr. Devendra Kumar Arora,J.
Sri K.Ravindra Naik, Managing Director of the U.P.State Road Transport Corporation informs that Ms. Veena Sinha has been delisted from the panel of the Corporation in the year 2013 and thereafter directions were issued to the Regional Offices for taking steps in the respective matters, but it appears that Regional Offices have not taken proper care and resulting in non appearance of any conunsel on the date fixed.
It has also been informed by the Managing Director of the U.P.State Road Transport Corporation that appropriate steps are being taken against the erring officers.
Appreciating the information furnished by the Managing Director, U.P. State Road Transport Corporation and the proposed action against the erring officers his future presence is exempted.
Sri Chandra Shekher Pandey filed his Vakalatnama, the same is taken on record. As prayed by him a week's time is granted for preparing the brief.
Office is directed to print the name of Sri Chandra Shekher Pandey as counsel for the opposite parties, when the case is next listed.
List this case on 07.12.2015.
In the meantime, the opposite parties will exchange the pleadings.
Order Date :- 19.11.2015
Arvind
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!