Court No. - 11 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 21 of 2010 Petitioner :- Devi Charan Kushwaha Respondent :- District Magistrate Raebareli And Ors. Petitioner Counsel :- Imran Khan Hon'ble Anil Kumar,J.
Learned counsel for the petitioner prays that the present F.A.F.O. may be
dismissed as not pressed with liberty to him to file fresh and he further prays
that the copy of the formal order which has been filed in the present case and
the amount of Rs.25,000/- deposited by appellant at the time of filing of the
present case may be accordingly retained to him.
Accordingly, the appeal is dismissed as not pressed with the liberty to file
fresh and the Office/Registry is directed to return back the copy of the formal
order as well as Rs.25,000/- deposited by the appellant at the time of filing of
the appeal. The photo copy of the formal order be kept on record.
Order Date :- 8.1.2010
Aks/