Allahabad High Court
Sri Ram Kripal Garg vs State Of U.P. & Another on 13 July, 2010
Court No. - 35 Case :- WRIT - A No. - 45408 of 2000 Petitioner :- Sri Ram Kripal Garg Respondent :- State Of U.P. & Another Petitioner Counsel :- V.K.Tewari Respondent Counsel :- C.S.C. Hon'ble Vineet Saran,J.
Hon’ble Anil Kumar,J.
No one is present on behalf of the petitioner even in the revised list.
We have heard learned Standing Counsel appearing for the State-
respondents and have perused the record.
In the facts and circumstances of this case, we of the opinion that the prayer
made in this writ petition does not deserve to be granted in writ jurisdiction.
This writ petition is accordingly dismissed.
Order Date :- 13.7.2010
dk/-