Allahabad High Court High Court

Sabir Ali vs State Of U.P. And Others on 2 July, 2010

Allahabad High Court
Sabir Ali vs State Of U.P. And Others on 2 July, 2010
Court No. - 35

Case :- WRIT - C No. - 11936 of 2004

Petitioner :- Sabir Ali
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Pundir
Respondent Counsel :- C.S.C.,Sanjay Mishra

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

No one is present on behalf of the petitioner.
We have heard learned Standing Counsel appearing for the State-respondents
and have perused the record.

In our opinion, in the facts and circumstances of this case, the prayer made in
this petition does not deserve to be granted in writ jurisdiction.

The petition is thus dismissed. No cost.
Order Date :- 2.7.2010
Pratima