Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Up Jal Nigam (Rural) Thru. Its ... vs Ruqaiya Mohammad And 2 Others
2022 Latest Caselaw 4652 ALL

Citation : 2022 Latest Caselaw 4652 ALL
Judgement Date : 30 May, 2022

Allahabad High Court
Up Jal Nigam (Rural) Thru. Its ... vs Ruqaiya Mohammad And 2 Others on 30 May, 2022
Bench: Devendra Kumar Upadhyaya, Subhash Vidyarthi



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 2
 

 
Case :- SPECIAL APPEAL No. - 256 of 2022
 

 
Appellant :- Up Jal Nigam (Rural) Thru. Its Chairman Lko And Another
 
Respondent :- Ruqaiya Mohammad And 2 Others
 
Counsel for Appellant :- Rishabh Kapoor,Samir Om
 
Counsel for Respondent :- Savita Jain,C.S.C.
 

 
Hon'ble Devendra Kumar Upadhyaya,J.

Hon'ble Subhash Vidyarthi,J.

Heard learned counsel for the appellants, learned State Counsel and Mrs. Savita Jain, learned counsel for the respondent No.1.

Learned counsel for the appellants has submitted that the impugned judgement and order dated 20-12-2021 passed by the learned Single Judge which is the subject matter of this special appeal is based on the judgment in the case of Kamesh Srivastava and others Vs. State of U.P. and others decided by the learned Single Judge on 27-02-2020 in Service Single No.11991 of 2017. It has further been submitted that the said judgement in the case of Kamesh Srivastava and other rendered by the learned Single Judge on 27.02.2020 was subjected to special appeal which was dismissed by the Division Bench of this Court. However, the judgement of the Division Bench in the case of Kamesh Srivastava and others was subject matter of challenge before the Hon'ble Supreme Court in Petition for Special Leave to Appeal (C) No. 3311 of 2022 wherein the judgment of this Court has been upheld with certain modifications.

Learned counsel for the respondent No.1 has not disputed the aforesaid fact and legal position.

Accordingly, we dispose of this special appeal by providing that the judgment of learned Single Judge shall stand modified in terms of the order dated 20-05-2022 passed by the Hon'ble Supreme Court in the case of State of U.P. and another Vs. Kamesh Srivastava and others, Petition for Special Leave to Appeal (C) No. 3311 of 2022.

Order Date :- 30.5.2022

Sanjay

 

 

 
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