Allahabad High Court
Nizamuddin vs Union Of India Through Its Secy. … on 19 July, 2010
Court No. - 24 Case :- MISC. SINGLE No. - 3992 of 2010 Petitioner :- Nizamuddin Respondent :- Union Of India Through Its Secy. Ministry Of Finance And Petitioner Counsel :- Pramod Kumar Singh Respondent Counsel :- C.S.C.,A.S.G.,Vinay Shanker Hon'ble Rajiv Sharma,J.
Heard learned Counsel for the parties.
After arguing the matter at some length, learned Counsel for the
petitioner submits that he does not want to press the instant writ petition.
Accordingly, the writ petition is dismissed as not pressed.
Order Date :- 19.7.2010
Ajit/-