Allahabad High Court
Iliyas Ahmad vs State Of U.P.Thru Secretary, … on 6 January, 2010
Court No. - 24 C.M.Applicaion No. 164 of 2010 in re: Case :- SERVICE SINGLE No. - 6068 of 2002 Petitioner :- Iliyas Ahmad Respondent :- State Of U.P.Thru Secretary, Waqf, Lucknow & 2 Others Petitioner Counsel :- Rajesh Tewari Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Learned Counsel for the petitioner/applicant submits that he does not
want to press the writ petition as the charges levelled against the
petitioner have not been found in the enquiry and the disciplinary
proceeding has also been cancelled vide order dated 22.12.2009
against the petitioner, a copy whereof is Annexure A1 on record.
Further, he submits that the writ petition may be dismissed as
withdrawn.
In view of above, the application is allowed and the writ petition is
dismissed as withdrawn.
Order Date :- 6.1.2010
lakshman