Allahabad High Court High Court

Mukesh Kumar & Another vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Mukesh Kumar & Another vs State Of U.P. & Others on 18 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1765 of 2010

Petitioner :- Mukesh Kumar & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.B. Singh,Manish Singh
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard Sri A.B. Singh, learned counsel for the petitioner and learned
Standing Counsel.

The explanation given in para 18 does not suffice the explanation of
delay nor does it inspire confidence.

Sri Singh contends that he may be permitted to withdraw the writ
petition to pursue his representation at this stage where after he may be
permitted and given liberty to file a writ petition.

The writ petition is, accordingly, dismissed as withdrawn with the said
liberty.

Order Date :- 18.1.2010
Irshad