Allahabad High Court High Court

Kalyan And Another vs State Of U.P.Through Collector, … on 19 January, 2010

Allahabad High Court
Kalyan And Another vs State Of U.P.Through Collector, … on 19 January, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 501 of 2007

Petitioner :- Kalyan And Another
Respondent :- State Of U.P.Through Collector, Sitapur And Another
Petitioner Counsel :- Subodh Awasthi
Respondent Counsel :- C.S.C.,N.K.Seth

Hon'ble Shri Narayan Shukla,J.

Heard Mr. L. M. Khare, learned counsel for the petitioner and learned
Standing Counsel.

By means of the present writ petition, the petitioner has prayed for issuing a
writ of mandamus commanding the opposite party No. 2 to decide the
representation of the petitioner (Annexure No.4). However, he failed to
establish the provisions of rule or law. At this stage, he seeks permission to
withdraw the writ petition.

His request is accepted. The writ petition is dismissed as withdrawn. Interim
order is discharged.

Order Date :- 19.1.2010
GSY