Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Babu Lal And 2 Others vs State Of U.P. And Another
2022 Latest Caselaw 18388 ALL

Citation : 2022 Latest Caselaw 18388 ALL
Judgement Date : 22 November, 2022

Allahabad High Court
Dr. Babu Lal And 2 Others vs State Of U.P. And Another on 22 November, 2022
Bench: Pankaj Bhatia



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 34
 

 
Case :- WRIT - A No. - 14063 of 2022
 

 
Petitioner :- Dr. Babu Lal And 2 Others
 
Respondent :- State of U.P. and Another
 
Counsel for Petitioner :- Yogesh Singh
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Pankaj Bhatia,J.

The Counsel for the petitioners argues that the reliefs claimed in the present writ petition are squarely covered by the judgment of this Court dated 14.12.2020 passed in Writ-A No.8491 of 2020 (Surendra Nath Singh vs State of U.P. and others).

As the petitioners are claiming their termination benefits from the initial appointment and the said issue has already been dealt with in the case of Surendra Nath Singh (Supra), the present writ petition is disposed off with the same terms and conditions as provided in the order dated 14.12.2020 passed in the case of Surendra Nath Singh (Supra).

The respondents shall ensure the compliance of the direction given in the order dated 14.12.2020 with all expeditions preferably within a period of three months from the date of production of certified copy of this order.

Order Date :- 22.11.2022

akverma

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter