Court No. - 4 Case :- WRIT - C No. - 17652 of 2010 Petitioner :- M/S Guru Gram Udyog Samiti G.B. Nagar Thr A.K. Sharma Respondent :- Sri Goptal Krishan Dua And Another
Petitioner Counsel :- Vineet Pandey
Hon’ble Krishna Murari, J.
Shri Ramesh Chandra Agrahari holding brief of Shri Vineet
Pandey appearing for the petitioner states that the writ petition has
wrongly been filed and a civil revision is maintainable against the
order impugned, and as such, the petition may be dismissed as
not pressed with liberty to file a civil revision.
Prayer made is allowed.
Writ petition stands dismissed as not pressed with liberty to the
petitioner to file a civil revision, if so advised.
Office is directed to return the certified copy of the documents
annexed along with the petition to the learned counsel after
obtaining a photo copy of the same to be retained on record.
02.04.2010
VKS/ WP 17652/10