Allahabad High Court High Court

Bacchi Devi vs Municipal Corporation, Varanasi … on 9 August, 2010

Allahabad High Court
Bacchi Devi vs Municipal Corporation, Varanasi … on 9 August, 2010
Court No. - 18

Case :- WRIT - A No. - 46751 of 2010

Petitioner :- Bacchi Devi
Respondent :- Municipal Corporation, Varanasi And Others
Petitioner Counsel :- H. K. Sharma,Manu Sharma
Respondent Counsel :- Brajesh Pratap Singh

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner and Sri. Brijesh
Pratap Singh for respondents.

In the present case earlier order dated 8.7.2010 was passed
attaching the petitioner at Pariwar Kalyan Kendre, Sikraul,
District Varanasi. Thereafter, petitioner has represented the
matter before the authority concern for payment and then
order has been passed canceling attachment order.
Attachment confers no right, and once authority concern in
its wisdom and discretion has proceeded to recall earlier
order of attachment, then none of the legal right of the
petitioner has been infringed.

Consequently, present writ petition is dismissed.

Order Date :- 9.8.2010
T.S.