Allahabad High Court High Court

Anuj Dhama vs State Of U.P. & Ors. on 20 July, 2010

Allahabad High Court
Anuj Dhama vs State Of U.P. & Ors. on 20 July, 2010
Court No. - 32

Case :- SPECIAL APPEAL No. - 1115 of 2010

Petitioner :- Anuj Dhama
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Hari Om Khare
Respondent Counsel :- C.S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

By means of the present appeal the appellant has challenged the order dated
14th June, 2010 passed by the learned Single Judge on the Modification
Application no.170196 of 2010 filed by the State-respondents. From the
perusal of the order dated 14th June, 2010, we find that this order has been
modified by the learned Single Judge in the presence of the learned counsel
for the petitioner therein, who had no objection to the same, therefore, the
appellant cannot be said to be the person aggrieved. Even otherwise, the order
dose not call for any interference. The appeal fails and is dismissed.

Order Date :- 20.7.2010
mt