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

Vishwa Nath Yadav vs State Of U.P.Through ...
2017 Latest Caselaw 1039 ALL

Citation : 2017 Latest Caselaw 1039 ALL
Judgement Date : 23 May, 2017

Allahabad High Court
Vishwa Nath Yadav vs State Of U.P.Through ... on 23 May, 2017
Bench: Vivek Chaudhary



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 19
 

 
Case :- SERVICE SINGLE No. - 1416 of 2003
 

 
Petitioner :- Vishwa Nath Yadav
 
Respondent :- State Of U.P.Through Secy.Revenue And 4 Ors.
 
Counsel for Petitioner :- Nakul Dubey,A.M.Tripathi,Rahul Dubey
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Vivek Chaudhary,J.

On request of learned counsel for petitioner, list peremptorily in next cause list.

No further adjournment shall be given on next date of listing.

Order Date :- 23.5.2017

psd

(Vivek Chaudhary,J.)

 

 

 
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