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

Kapil Chaudhari vs State Of U.P. And 5 Others
2021 Latest Caselaw 3826 ALL

Citation : 2021 Latest Caselaw 3826 ALL
Judgement Date : 17 March, 2021

Allahabad High Court
Kapil Chaudhari vs State Of U.P. And 5 Others on 17 March, 2021
Bench: Yashwant Varma



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 34
 

 
Case :- WRIT - A No. - 6898 of 2020
 

 
Petitioner :- Kapil Chaudhari
 
Respondent :- State Of U.P. And 5 Others
 
Counsel for Petitioner :- A.K.Srivastava
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Yashwant Varma,J.

Heard learned counsel for parties.

This petition would merit dismissal in light of the reasons assigned and recorded by the Division Bench of this Court in its detailed judgment rendered in Kiran Lata Singh Vs. State of U.P. Through Secretary, Department Of Basic Education And 5 Others (Special Appeal No.326 of 2020 decided on 26 February 2021).

Accordingly, this petition shall stand dismissed.

Order Date :- 17.3.2021

Vivek 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