Allahabad High Court High Court

Badal @ Badal Yadav vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Badal @ Badal Yadav vs State Of U.P. & Others on 25 January, 2010
Court No. - 2

Case :- WRIT - C No. - 1088 of 2010

Petitioner :- Badal @ Badal Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vishnu Gupta
Respondent Counsel :- C.S.C.,N.N. Mishra

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner. Sri N.N. Mishra has
appeared on behalf of the respondents.

By this writ petition, the petitioner has prayed for quashing the
report dated 16.10.2009 of the Sub Divisional magistrate,
Ghaziabad.

The writ petition being filed only against the report, no such action
has been taken in pursuance to the report which may give any
cause of action to the petitioner to come to this court.

At this stage, we are not inclined to entertain the writ petition.

The writ petition is dismissed with the aforesaid observations.

Order Date :- 25.1.2010
Jaideep/-