Allahabad High Court
Chandra Prakash Panchal vs State Of U.P. & Others on 5 July, 2010
Chief Justice's Court Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 35254 of 2010 Petitioner :- Chandra Prakash Panchal Respondent :- State Of U.P. & Others Petitioner Counsel :- K.M. Mishra,Dharam Vir Singh Respondent Counsel :- C.S.C. Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
On account of formal defect, learned counsel for the petitioner
seeks to withdraw the writ petition with liberty to file a fresh
petition before the appropriate Bench.
The petition is dismissed as withdrawn with liberty aforesaid.
(A.P. Sahi, J.) (F.I. Rebello, C.J.)
Order Date :- 5.7.2010
AHA