Citation : 2023 Latest Caselaw 5131 ALL
Judgement Date : 15 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 39 Case :- WRIT - C No. - 39816 of 2022 Petitioner :- Raviom Saran Srivastava Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Kalpana Sinha Counsel for Respondent :- C.S.C.,Tarun Agrawal Hon'ble Mrs. Sunita Agarwal,J.
Hon'ble Ms. Nand Prabha Shukla,J.
The case is called out.
No one has put in appearance on behalf of the petitioner to press the writ petition. However, Sri Ambrish Shukla, learned Additional Chief Standing Counsel appears for the State-respondents.
The challenge in the present petition is with regard to the reservation in OBC category by the notification dated 05.12.2022 which has been quashed by this Court vide judgment and order dated 27.12.2022 in Public Interest Litigation (PIL) No.878 of 2022.
In view of the directions issued by the Apex Court to conduct a fresh exercise in relation to the reservation for the OBC category, the present petition is rendered infructuous and is dismissed, accordingly.
Order Date :- 15.2.2023
Mini
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!