Allahabad High Court High Court

M/S Guru Gram Udyog Samiti G.B. … vs Sri Goptal Krishan Dua And Another on 2 April, 2010

Allahabad High Court
M/S Guru Gram Udyog Samiti G.B. … vs Sri Goptal Krishan Dua And Another on 2 April, 2010
Court No. - 4

Case :- WRIT - C No. - 17652 of 2010

Petitioner :- M/S Guru Gram Udyog Samiti G.B. Nagar Thr A.K.
Sharma
Respondent :- Sri Goptal Krishan Dua And Another

Petitioner Counsel :- Vineet Pandey
Hon’ble Krishna Murari, J.

Shri   Ramesh   Chandra   Agrahari   holding   brief   of   Shri   Vineet 

Pandey appearing for the petitioner states that the writ petition has 

wrongly been filed and a civil revision is maintainable against the 

order impugned, and as such, the petition may be dismissed as 

not pressed with liberty to file a civil revision. 

Prayer made is allowed. 

Writ petition stands dismissed as not pressed with liberty to the 

petitioner to file a civil revision, if so advised.

Office  is  directed  to   return  the   certified  copy  of  the  documents 

annexed   along   with   the   petition   to   the   learned   counsel   after 

obtaining a photo copy of the same to be retained on record.

02.04.2010
VKS/ WP 17652/10