Allahabad High Court High Court

Naveen Jauhri vs State Of U.P.Through Its Prin. … on 23 July, 2010

Allahabad High Court
Naveen Jauhri vs State Of U.P.Through Its Prin. … on 23 July, 2010
Court No. - 2

Case :- MISC. BENCH No. - 6827 of 2010

Petitioner :- Naveen Jauhri
Respondent :- State Of U.P.Through Its Prin. Secy. Finance Civil
Sectt.
Petitioner Counsel :- Imran Khan
Respondent Counsel :- C.S.C.,Amit Jaiswal

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.

As under Section 17 of the Securitisation and Reconstruction of
Financial Assets and Enforcement of Security Interest Act, 2002,
the petitioner can file an appeal before the Debt Recovery Tribunal,
learned counsel for petitioner prays for and is permitted to withdraw
this writ petition with liberty to file appeal before the Tribunal.
Hence, the writ petition is dismissed as withdrawn.
Order Date :- 23.7.2010
A. Katiyar