Allahabad High Court High Court

Ganesh Pd. vs Union Of India on 2 February, 2010

Allahabad High Court
Ganesh Pd. vs Union Of India on 2 February, 2010
Court No. - 11
C.M.A.No.9642 of 2010
In
Case :- MISC. SINGLE No. - 226 of 1995
Petitioner :- Ganesh Pd.
Respondent :- Union Of India
Petitioner Counsel :- Akhilesh Kalra,Chandra Bhushan
Pandey,R.K.Chaudhary,Shachindra P. Singh,Sunil Kumar Singh
Respondent Counsel :- Manik Sinha,Ashok Nigam,C.S.C.,Chandra
Bhushan Pandey,Jitendra Prakash,Manik Sinha,S.C.Misra,Shachindra
P. Singh

Hon'ble Anil Kumar,J.

Sri N.N. Pandey, learned counsel for the petitioner moved an
application for withdrawal of the writ petition supported by an
affidavit on behalf of the petitioners.
Sri Anil Kumar, learned counsel for the respondents have no
objection in case the writ petition is dismissed as withdrawn.
Accordingly, the present writ petition is dismissed as withdrawn.
Interim order, if any, is hereby discharged.
It is clarified that this Court has not granted any liberty to the
petitioner to file fresh petition on the same cause of action.
Order Date :- 2.2.2010
Pramod

Court No. – 11

Case :- MISC. SINGLE No. – 226 of 1995

Hon’ble Anil Kumar,J.

Dismissed as withdrawn. For order see order of date passed on
C.M.A.No.9642 of 2010.

2.2.2010
Pramod/-