Allahabad High Court
Eklakh Ahmad vs State Of U.P. & Others on 9 August, 2010
Court No. - 2 Case :- WRIT - C No. - 27221 of 2004 Petitioner :- Eklakh Ahmad Respondent :- State Of U.P. & Others Petitioner Counsel :- Sankatha Rai,Dr. Vinod Kumar Rai,Vijay Kumar Rai Respondent Counsel :- C.S.C.,P.K. Mishra,P.N. Rai,T.N. Tewari Hon'ble Vineet Saran,J.
Hon’ble Abhinava Upadhya,J.
No one is present on behalf of the petitioner.
We have heard Sri Satyendra Kumar Singh, learned
counsel appearing for the contesting respondents
and have perused the record.
Considering the facts and circumstances of the case,
we are of the opinion that the prayer made in this
petition does not deserve to be granted in writ
jurisdiction.
The writ petition is accordingly dismissed. Interim
order, if any, stands vacated.
Order Date :- 9.8.2010
SA