Allahabad High Court High Court

Devi Charan Kushwaha vs District Magistrate Raebareli … on 8 January, 2010

Allahabad High Court
Devi Charan Kushwaha vs District Magistrate Raebareli … on 8 January, 2010
Court No. - 11

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 21 of 2010

Petitioner :- Devi Charan Kushwaha
Respondent :- District Magistrate Raebareli And Ors.
Petitioner Counsel :- Imran Khan

Hon'ble Anil Kumar,J.

Learned counsel for the petitioner prays that the present F.A.F.O. may be

dismissed as not pressed with liberty to him to file fresh and he further prays

that the copy of the formal order which has been filed in the present case and

the amount of Rs.25,000/- deposited by appellant at the time of filing of the

present case may be accordingly retained to him.

Accordingly, the appeal is dismissed as not pressed with the liberty to file

fresh and the Office/Registry is directed to return back the copy of the formal

order as well as Rs.25,000/- deposited by the appellant at the time of filing of

the appeal. The photo copy of the formal order be kept on record.

Order Date :- 8.1.2010
Aks/