Allahabad High Court
Rajendra Singh vs State Of U.P. & Others on 12 January, 2010
Court No. - 36 Case :- WRIT - C No. - 1251 of 2010 Petitioner :- Rajendra Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- R.P. Singh Respondent Counsel :- C.S.C.,Sanjeev Singh Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
Heard the counsel for the petitioner and Shri Sanjiv Singh, learned counsel
for the respondent No. 3.
The disputed question of facts have been raised in the present writ petition
which cannot be decided without the evidence. The proper remedy of the
petitioner is to file a civil suit in this regard.
The writ petition is dismissed accordingly.
Order Date :- 12.1.2010
IB