Court No. - 18 Case :- WRIT - A No. - 46751 of 2010 Petitioner :- Bacchi Devi Respondent :- Municipal Corporation, Varanasi And Others Petitioner Counsel :- H. K. Sharma,Manu Sharma Respondent Counsel :- Brajesh Pratap Singh Hon'ble V.K. Shukla,J.
Heard learned counsel for the petitioner and Sri. Brijesh
Pratap Singh for respondents.
In the present case earlier order dated 8.7.2010 was passed
attaching the petitioner at Pariwar Kalyan Kendre, Sikraul,
District Varanasi. Thereafter, petitioner has represented the
matter before the authority concern for payment and then
order has been passed canceling attachment order.
Attachment confers no right, and once authority concern in
its wisdom and discretion has proceeded to recall earlier
order of attachment, then none of the legal right of the
petitioner has been infringed.
Consequently, present writ petition is dismissed.
Order Date :- 9.8.2010
T.S.