Allahabad High Court High Court

Danish And Another vs State Of U.P. And Another on 3 July, 2010

Allahabad High Court
Danish And Another vs State Of U.P. And Another on 3 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21532 of 2010

Petitioner :- Danish And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sikandar Raza
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

In the revised list none is present on behalf of the applicant to press this
application.

Since this application is based on prevarication, I dismiss this application by
imposing a cost of Rs. 10,000/- on the applicants which shall be recovered as
arrears of land revenue by the Chief Judicial Magistrate, Bijnor. After
realizing the amount it shall be utilized by the legal aids of the district.

A copy of this order shall be communicated to the Chief Judicial Magistrate,
Bijnor forthwith by the Registry of this Court.

This application is dismissed accordingly.

Order Date :- 3.7.2010
Sharad