Allahabad High Court
Dalu Ram And Others vs State Of U.P. Thru’ I.G. … on 1 July, 2010
Court No. - 35 Case :- WRIT - C No. - 2886 of 2004 Petitioner :- Dalu Ram And Others Respondent :- State Of U.P. Thru' I.G. (Irrigation) Lko. And Others Petitioner Counsel :- A. Kumar Singh Respondent Counsel :- C.S.C.,A.P. Srivastava Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
No one is present on behalf of the petitioner.
On 28.1.2004 time was granted to the petitioner to file amendment application
bringing on record the additional facts and copies of the certain documents.
Thereafter time was again granted to the petitioner but no amendment
application has been filed.
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 :- 1.7.2010
Pratima