Allahabad High Court
Smt. Bimla Kumari Saxena vs Naveen Chand Gangwar And Others on 3 August, 2010
Court No. - 4 Case :- WRIT - C No. - 45070 of 2010 Petitioner :- Smt. Bimla Kumari Saxena Respondent :- Naveen Chand Gangwar And Others
Petitioner Counsel :- Raj Kumar Khanna
Hon’ble Krishna Murari, J.
After the matter was heard for sometime, learned counsel for the
petitioner made a statement that since the order dated 19.02.2004
is revisable, hence, the writ petition may be dismissed as
withdrawn with liberty to file the revision.
Prayer made is allowed.
Writ petition stands dismissed as withdrawn with the liberty to file
revision.
03.08.2010
VKS/ WP 45070/10