Citation : 2023 Latest Caselaw 29051 ALL
Judgement Date : 17 October, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:67920 Court No. - 7 Case :- WRIT - C No. - 9089 of 2023 Petitioner :- Shaurya Social And Welfare Trust, Ghazipur, Thru. Director And Another Respondent :- State Of U.P. Thru. Addl. Chief Secy., Deptt. Of Technical Education, Lucknow And 2 Others Counsel for Petitioner :- Adarsh Kumar Maurya Counsel for Respondent :- C.S.C.,Ravi Singh Hon'ble Abdul Moin,J.
1. Heard learned counsel for the petitioners, learned Standing Counsel for respondents no.1 and 3, and Sri Ravi Singh, learned counsel for respondent no.2.
2. There is consensus at bar that the matter in issue is squarely covered by the judgment of this Court passed in a bunch of petitions of which leading being Writ-C No.4953 of 2023 in re: Committee Of Management Jai Prakash Charitable Trust Thru. Admin Shri Rakesh Bahadur Singh vs. State of U.P. and others, decided on 22.09.2023.
3. Considering the aforesaid consensus, the writ petition is disposed of. It is provided that the petitioners of the instant petition would also be entitled to the benefit of the judgment passed in the case of Committee Of Management Jai Prakash Charitable Trust (supra).
Order Date :- 17.10.2023
A. Katiyar
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!