Allahabad High Court High Court

Ramdin Yadav vs State Of U.P. And Others on 7 July, 2010

Allahabad High Court
Ramdin Yadav vs State Of U.P. And Others on 7 July, 2010
Court No. - 30

Case :- WRIT - A No. - 35301 of 2010

Petitioner :- Ramdin Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Birendra Singh
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

In Re: Correction Application No.182003 of 2010.

Heard Sri Birendra Singh, learned counsel for the petitioner applicant. He has
submitted that if the enquiry as directed by the Court is conducted, it would
reflect on the character and status of the petitioner. He wants to contest the
forthcoming Pradhan election. The portion of the order dated 17.6.2010″The
District Magistrate, Banda is directed to conduct an enquiry regarding the
character and antecedents of Ramdin Yadav and is working as Pradhan” is
scored out. However, it is open for him to place the material to demonstrate
that he is a man of status and his character and antecedents are good. A
supplementary affidavit to this effect may be filed in the Court. The
application is accordingly disposed of .

Order Date :- 7.7.2010
VPC