Allahabad High Court High Court

Baliram Tewari Others vs State Of U.P. & Others on 3 August, 2010

Allahabad High Court
Baliram Tewari Others vs State Of U.P. & Others on 3 August, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL No. - 1201 of 2010

Petitioner :- Baliram Tewari Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Avinash Ch. Srivastava,Ram Chandra
Srivastava
Respondent Counsel :- C.S.C.,A.K. Yadav,B.K. Mishra

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Amreshwar Pratap Sahi,J.

We have heard learned counsel for the parties.

The learned Single Judge has clearly recorded a finding that no
document in support of the averments sought to be contended by
the appellant (petitioner in the writ petition) was produced, and
consequently dismissed the writ petition by imposing cost.

We find no infirmity in the order impugned nor any interference is
called for with the cost imposed.

Appeal stands dismissed.

(A.P. Sahi, J.) (F.I. Rebello, C.J.)

Order Date :- 3.8.2010
AHA