Citation : 2016 Latest Caselaw 4974 ALL
Judgement Date : 8 August, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 59 Case :- WRIT - A No. - 36505 of 2016 Petitioner :- Prem Lal Prajapati Respondent :- U.P. Power Corporation Ltd. And 4 Ors. Counsel for Petitioner :- Akhilesh Chandra Shukla,Devi Prasad Mishra Counsel for Respondent :- Ayank Mishra Hon'ble Pradeep Kumar Singh Baghel,J.
Learned counsel for the respondent has raised an objection that the State is not a party, thus, the writ petition is not maintainable.
Put up this case as supplementary fresh on 23.08.2016.
In the meantime, the petitioner may file an impleadment application.
Order Date :- 8.8.2016
AU
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!