Allahabad High Court
Moharram Ali [ U/A 227 ] vs State Of U.P.Through Prin. Secy. … on 19 January, 2010
Court No. - 11 Case :- MISC. SINGLE No. - 200 of 2010 Petitioner :- Moharram Ali [ U/A 227 ] Respondent :- State Of U.P.Through Prin. Secy. Revenue Lko.And Ors. Petitioner Counsel :- Om Prakash Misra Respondent Counsel :- C.S.C,R.N.Gupta Hon'ble Anil Kumar,J.
After arguing the matter at some length, Sri Om Prakash Misra, learned
counsel for the petitioner has stated that the he does not want to press the writ
petition and the same may be dismissed as not pressed.
In view of the statement made above, the writ petition is dismissed as not
pressed.
It is made clear that no liberty is being given to the petitioner to file fresh writ
petition on the same cause of action.
Order Date :- 19.1.2010
Pramod