Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Avneesh Singh And 9 Others vs State Of U.P. And 5 Others
2022 Latest Caselaw 2209 ALL

Citation : 2022 Latest Caselaw 2209 ALL
Judgement Date : 6 May, 2022

Allahabad High Court
Avneesh Singh And 9 Others vs State Of U.P. And 5 Others on 6 May, 2022
Bench: Rajesh Bindal, Chief Justice, Piyush Agrawal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Chief Justice's Court Serial No. 18          HIGH COURT OF JUDICATURE AT ALLAHABAD ***    SPECIAL APPEAL DEFECTIVE No. - 123 of 2022 (Arising out of Writ-A No.4052 of 2020)             Avneesh Singh and others   .....Appellants       Through :-   Mr. Agnihotri Kumar Tripathi, Advocate         v/s      State of U.P. and others   .....Respondents       Through :-   Mr. Ajay Prakash Paul, State Law Officer for respondent Nos.1 to 3, 5 and 6           CORAM :  HON'BLE RAJESH BINDAL, CHIEF JUSTICE     HON'BLE PIYUSH AGRAWAL, JUDGE        ORDER     C.M. Leave Application No.1 of 2022  1.       For the reasons stated in the application, leave for filing the present appeal is granted.   2.       Application is disposed of.   C.M. Exemption Application No.2 of 2022  3.       For the reasons stated in the application, filing of certified copy of the impugned judgment is exempted.   4.       Application is disposed of.   On Appeal       5.       By means of present appeal challenge has been made to the order dated May 7, 2021 passed by the learned Single Judge whereby writ petition was dismissed raising a challenge to the answer key to certain questions in the examination to fill up the vacancies of the post for Assistant Teachers in different schools run by the Basic Siksha Parishad in State of Uttar Pradesh.   6.       The learned counsel for the parties are agreed that issue in the present appeal has already been examined by the Division Bench of this Court vide detailed judgement in Special Appeal Defective No. 343 of 2021 (Abhishek Srivastava and 14 others Vs. State of UP and 2 others) dated August 25, 2021 and the present appeal can be disposed of in terms thereof.  7.       In view of the stand taken by the learned counsel for the parties, the present appeal is disposed of in terms of the judgement passed by the Division Bench of this Court in Abhishek Srivastava and 14 others (supra).       (Piyush Agrawal, J.)       (Rajesh Bindal, C.J.)     Allahabad 06.05.2022 Kuldeep/Rakesh    Whether the order is speaking : No   Whether the order is reportable : Yes/No

 

 

 
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