Allahabad High Court High Court

Gaurav Kumaar vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Gaurav Kumaar vs State Of U.P. And Others on 5 August, 2010
Court No. - 38

Case :- WRIT - A No. - 45890 of 2010

Petitioner :- Gaurav Kumaar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A. K. S. Bais
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

Respondent issued show cause notice dated 23.04.2010, by which the
petitioner has been directed to show cause that he is not a adopted son of one
Manohar Lal, who died on 03.12.2005. Petitioner has been directed to submit
a reply to the show cause submitting the proof regarding the valid adoption.

In my opinion, the writ petiton is not maintainable in view of the fact that
only a show cause notice has been issued to the petitioner and petitioner has
been directed to submit the reply on the basis of show cause. Petitioner can
submit a reply, if any order is passed either in favour of the petitioner or
against. The petitioner can approach the Court, if he is aggrieved.

The writ petition is dismissed.

No order as to costs.

Order Date :- 5.8.2010
Pr/-