Allahabad High Court
Baliram Tewari Others vs State Of U.P. & Others on 3 August, 2010
Chief Justice's Court Case :- SPECIAL APPEAL No. - 1201 of 2010 Petitioner :- Baliram Tewari Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Avinash Ch. Srivastava,Ram Chandra Srivastava Respondent Counsel :- C.S.C.,A.K. Yadav,B.K. Mishra Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
We have heard learned counsel for the parties.
The learned Single Judge has clearly recorded a finding that no
document in support of the averments sought to be contended by
the appellant (petitioner in the writ petition) was produced, and
consequently dismissed the writ petition by imposing cost.
We find no infirmity in the order impugned nor any interference is
called for with the cost imposed.
Appeal stands dismissed.
(A.P. Sahi, J.) (F.I. Rebello, C.J.)
Order Date :- 3.8.2010
AHA