Allahabad High Court
Vimla Devi vs State Of U.P. And Others on 30 June, 2010
Court No. - 36 Case :- WRIT - C No. - 37245 of 2010 Petitioner :- Vimla Devi Respondent :- State Of U.P. And Others Petitioner Counsel :- K.P.S. Yadav Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Argument is that for redressal of petitioner’s grievances, Sub Divisional
Magistrate has passed certain orders.
Be as it may, we are not going into correctness of the order. The dispute
appears to be private dispute for which petitioner may approach appropriate
forum who may decide the same after hearing counsel for the parties.
With the aforesaid observations the writ petition stands disposed of.
Order Date :- 30.6.2010
skv