Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jai Prakash Mishra And 2 Ors. vs State Of U.P. And 2 Ors.
2021 Latest Caselaw 1271 ALL

Citation : 2021 Latest Caselaw 1271 ALL
Judgement Date : 20 January, 2021

Allahabad High Court
Jai Prakash Mishra And 2 Ors. vs State Of U.P. And 2 Ors. on 20 January, 2021
Bench: Ashwani Kumar Mishra



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 33
 

 
Case :- WRIT - A No. - 14979 of 2017
 

 
Petitioner :- Jai Prakash Mishra And 2 Ors.
 
Respondent :- State Of U.P. And 2 Ors.
 
Counsel for Petitioner :- Ram Chandra Srivastava,Manoj Kumar Singh,Ram Sagar Yadav
 
Counsel for Respondent :- C.S.C.,S.C.
 

 
Hon'ble Ashwani Kumar Mishra,J.

Controversy raised in the present petition has already been adjudicated by this Court in Writ Petition No.4272 of 2016 vide judgment dated 28.01.2020. This Court has relied upon the judgment of the Supreme Court in the case of Sabha Shanker Dube vs. Divisional Forest Officer & Others, delivered in Civil Appeal No. 10956 of 2018 on 14.11.2018, to hold that order impugned is illegal. Same order is under challenge in this petition also.

For the reasons recorded in the judgment dated 28.01.2020, this writ petition also succeeds and is allowed on same terms. Order impugned dated 05.01.2016 is quashed.

Order Date :- 20.1.2021

Ashok Kr.

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter