Allahabad High Court
Girja Shanker S/O Late Laxman … vs Union Of India Thru General … on 27 January, 2010
Court No. - 1
Case :- MISC. BENCH No. - 617 of 2010
Petitioner :- Girja Shanker S/O Late Laxman Singh
Respondent :- Union Of India Thru General Manager N.Railway &
Ors.
Petitioner Counsel :- Amar Nath Tripathi,Manoj Kumar Sahu
Respondent Counsel :- C.S.C.,Manik Sinha
Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
On objection being raised by Amita Srivastava, counsel for the Union of India that the writ
petition is not maintainable, learned counsel for the petitioner stated that the writ petition may
be dismissed as withdrawn as he will advise his client to approach the appropriate forum, as
may be provided under law.
The writ petition is, accordingly, dismissed as withdrawn with the
aforesaid liberty.
Order Date :- 27.1.2010
Arjun