Allahabad High Court
Ram Sajiwan vs State Of U.P. And Others on 20 July, 2010
Court No. - 36 Case :- WRIT - C No. - 41502 of 2010 Petitioner :- Ram Sajiwan Respondent :- State Of U.P. And Others Petitioner Counsel :- V.K. Pandey Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Heard learned counsel for the petitioner and learned Standing
Counsel for the respondents.
A perusal of the petition reveals that the real dispute is between the
petitioner and his brother Ram Swaroop, who has been added as
respondent no. 6.
In these circumstances, we are not inclined to exercise the power
under Article 226 of the Constitution of India.
Accordingly, the writ petition is disposed of.
Order Date :- 20.7.2010
Prabhat