Court No. - 40 Case :- WRIT - B No. - 1342 of 1976 Petitioner :- Namwari Singh Respondent :- D.D.C. & Others Petitioner Counsel :- G.N. Verma Respondent Counsel :- S.C. Hon'ble Bala Krishna Narayana,J.
List has been revised. None appers on behalf of petitioner. Heard learned
standing counsel appearing on behalf of state and perused the record.
This writ petition has been filed by the petitioner for quashing the order dated
17.2.1976 passed by respondent no.1 and in the alternative for issuing a writ
of mandamus commanding the respondent No.1 to remand the case to the
court below and for deciding it afresh on merit ina ccordance with law.
I have perused the record of the writ petition.
I am of the view that the order passed by the respondent No.1 is impugned in
this writ petition is based upon relevant considerations and are supported by
cogent reasons. There is no justification for interfering with the impugned
order or for issuing any mandamus as prayed by the petitioner.
The writ petition has no merit and is accordingly dismissed.
Order Date :- 3.2.2010
cps