Allahabad High Court High Court

Om Shankar Awasthi vs U.P. Avas Nigam Ltd. on 5 August, 2010

Allahabad High Court
Om Shankar Awasthi vs U.P. Avas Nigam Ltd. on 5 August, 2010
Court No. - 11

Case :- SERVICE SINGLE No. - 4549 of 1994

Petitioner :- Om Shankar Awasthi
Respondent :- U.P. Avas Nigam Ltd.
Petitioner Counsel :- Bagesh Shukla
Respondent Counsel :- B R Singh,B.R.Singh

Hon'ble Anil Kumar,J.

Heard Sri Bagesh Shukla, learned counsel for the petitioner and Sri B.R.
Singh, learned Counsel for the respondent.

Learned counsel for the petitioner submits that present writ petition be
dismissed as withdrawn. Sri B.R. Singh, learned Counsel for the respondent
has no objection in this regard.

Accordingly, the writ petition is dismissed as withdraw.

It is clarified that, no liberty is given to the petitioner to file the fresh writ
petition in the same cause of action.

Interim order, if any, stands vacated.

Order Date :- 5.8.2010
Ravi/