Allahabad High Court
Ballu vs Board Of Revenue U.P. Circuit … on 7 July, 2010
Court No. - 6 Case :- WRIT - B No. - 38669 of 2010 Petitioner :- Ballu Respondent :- Board Of Revenue U.P. Circuit Court At Meerut & Others Petitioner Counsel :- M.K. Tripathi Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
Having heard the learned counsel for the petitioner, I do not find any merit in
the present writ petition.,
By the impugned order, the Courts below have set aside the ex parte decree
passed in favour of the petitioner.
In such matter, no interference is called for. The writ petition is dismissed
summarily.
Order Date :- 7.7.2010
IB
(Prakash Krishna,J)