Allahabad High Court
Mohammad Sakib vs State Of U.P. & Others on 28 July, 2010
Court No. - 25 Case :- WRIT - A No. - 9861 of 2010 Petitioner :- Mohammad Sakib Respondent :- State Of U.P. & Others Petitioner Counsel :- Siddharth Khare,Ashok Khare Respondent Counsel :- C.S.C.,Amit Sthalekar Hon'ble Sudhir Agarwal,J.
After some argument, learned counsel for the petitioner could not show that
any material was placed before the learned District Judge, Kannuaj to
contradict the assertion of his step mother that the petitioner’s alleged mother
died in the year 1984 not in 1988 and since the petitioner was born in 1987
could not have been the son of first wife of late Nazibullaha Khan. Learned
counsel for the petitioner submitted that he might be possessed death
certificate issued by Nagar Palika.
As prayed put up day after tomorrow i.e. 30.7.2010 for further argument.
Order Date :- 28.7.2010
pks