Allahabad High Court
Ravindra Kumar vs State Of U.P. & Others on 11 August, 2010
Court No. - 33 Case :- WRIT - C No. - 47690 of 2010 Petitioner :- Ravindra Kumar Respondent :- State Of U.P. & Others Petitioner Counsel :- Ajay Kumar Singh Respondent Counsel :- C.S.C. Hon'ble Bharati Sapru,J.
Heard learned counsel for the petitioner and the learned
standing counsel.
Against the stamp recovery, the petitioner has an alternative
remedy under the Stamp Act. As such I am not inclined to
interfere in the matter. The writ petition is, accordingly,
dismissed. No costs.
Order Date :- 11.8.2010
rk