Citation : 2023 Latest Caselaw 3563 ALL
Judgement Date : 3 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 36 Case :- WRIT - A No. - 165 of 2023 Petitioner :- Jitendra Mohan Srivastava And Another Respondent :- State of U.P. and Another Counsel for Petitioner :- Saurabh Srivastava Counsel for Respondent :- C.S.C.,Satyam Singh,Shivali Tripathi,Vaibhav Tripathi Hon'ble Neeraj Tiwari,J.
Heard learned counsel for petitioner, learned standing counsel for State-respondents and Sri Alok Mishra, Advocate holding brief of Sri Vaibhav Tripathi, learned counsel for respondent No. 2.
Learned counsel for petitioner submitted that present controversy is squarely covered with the judgment of this Court passed in Writ-A No. 11318 of 2021 decided on 04.10.2021, therefore, this petition may also be disposed of on same terms, which has not been disputed by learned counsel for respondents.
Accordingly, petition is disposed of in terms of order dated 04.10.2021 passed in Writ-A No. 11318 of 2021.
Order Date :- 3.2.2023
Sartaj
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!