Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jang Bahadur Patel And Others vs State Of U.P. Thru. Prin. / Addl. ...
2023 Latest Caselaw 1627 ALL

Citation : 2023 Latest Caselaw 1627 ALL
Judgement Date : 16 January, 2023

Allahabad High Court
Jang Bahadur Patel And Others vs State Of U.P. Thru. Prin. / Addl. ... on 16 January, 2023
Bench: Vivek Chaudhary



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 4
 

 
Case :- WRIT - A No. - 364 of 2023
 

 
Petitioner :- Jang Bahadur Patel And Others
 
Respondent :- State Of U.P. Thru. Prin. / Addl. Chief Secy. Basic Edu. Lko. And Another
 
Counsel for Petitioner :- Daya Shankar Yadav
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Vivek Chaudhary,J.

Heard learned Counsel for the petitioners and learned Standing Counsel.

The contention of the Counsel for the petitioners is that the issue raised in the present writ petition is covered by the judgment of this Court dated 21.04.2022 passed in Writ-A No.38477 of 2016 (Balrendra Prasad Rai and others vs State of U.P. and others).

As the issue is covered by the said judgment and the directions have been issued by this Court on 21.04.2022, the present petition is disposed of on the same terms and conditions. The benefit granted to the petitioner of the said writ petition shall be given to the petitioners of the present writ petition.

Order Date :- 16.1.2023

Arti/-

[Vivek Chaudhary,J.]

 

 

 
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