Allahabad High Court High Court

Munna Alias Ram Swaroop vs State Of U.P. Through Principal … on 21 June, 2010

Allahabad High Court
Munna Alias Ram Swaroop vs State Of U.P. Through Principal … on 21 June, 2010
Court No. - 25
Case :- MISC. BENCH No. - 5784 of 2010
Petitioner :- Munna Alias Ram Swaroop
Respondent :- State Of U.P. Through Principal Secy.Home Lucknow And
Others
Petitioner Counsel :- Y.M.Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Heard learned counsel for the petitioner and the learned Additional
Government Advocate.

Under challenge in the instant writ petition, is impugned notice dated
16.4.2010 issued by the Additional District Magistrate, Unnao under Section
3 of U.P. Control of Goondas Act.

The petitioner has not shown any cause to the authority concerned.

This writ petition against the show-cause notice is not maintainable and is
accordingly dismissed.

Order Date :- 21.6.2010

Tripathi