Allahabad High Court High Court

Kshtrapal Verma vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Kshtrapal Verma vs State Of U.P. & Others on 3 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5447 of 2010

Petitioner :- Kshtrapal Verma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajeev K. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for petitioner and learned Standing Counsel.

In the facts and circumstances of the case, the Learned Standing Counsel is
directed to produce the original record as well as the letter dated 18.9.2009
which alleged to be after the order dated 20.7.2009. It is also made clear that
if this fact is correct the Court will be bound to initiate an action against
petitioner because this fact has been concealed and this is the sole argument
raised by learned counsel for petitioner.

Put up this case before me on 8.2.2010.

Order Date :- 3.2.2010
SKD