Allahabad High Court High Court

Hridaya Mohan Sahai Saxena vs State Of U.P. And Others on 21 July, 2010

Allahabad High Court
Hridaya Mohan Sahai Saxena vs State Of U.P. And Others on 21 July, 2010
Court No. - 29

Case :- WRIT - A No. - 42011 of 2010

Petitioner :- Hridaya Mohan Sahai Saxena
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sudhanshu Srivastava,Chandra Shekhar Srivastav
Respondent Counsel :- C. S. C.,Neeraj Tripathi,Uday P.Singh

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

The corrections made by the whitener in the prayers clause have
not been signed and verified by the petitioner and the Oath
Commissioner nor these corrections have been carried out in the
copies supplied to the counsel appearing for respondents.

The petitioner prays to withdraw the writ petition with liberty to
file a proper and correct writ petition. The prayer is allowed.

The writ petition is dismissed as withdrawn with liberty to file a
proper and correct writ petition.

Order Date :- 21.7.2010
RKP