Allahabad High Court
Munni @ Munni Lal S/O Sri Rajwa vs Munni Lal S/O Sri Punna on 4 January, 2010
Court No. - 4 Case :- WRIT - C No. - 68359 of 2009 Petitioner :- Munni @ Munni Lal S/O Sri Rajwa Respondent :- Munni Lal S/O Sri Punna Petitioner Counsel :- Prahalad Kr. Khare Hon'ble Krishna Murari,J.
Sri Prahlad Khare, learned counsel appearing for the petitioner states that due
to inadvertence the writ petition has been filed although the second appeal
ought to have been filed against the order impugned in this petition. He wants
to withdraw the writ petition. The prayer made is allowed. The writ petition
stands dismissed as withdrawn.
Office is directed to return the certified copy of the orders enclosed along with
the writ petition within a week after obtaining photostat copies of the same to
be retained on record.
Order Date :- 4.1.2010
Sh