Allahabad High Court
Naveen Kumar vs Dy. Director, Animal Husbandary … on 28 July, 2010
Court No. - 26 Case :- WRIT - A No. - 36677 of 1996 Petitioner :- Naveen Kumar Respondent :- Dy. Director, Animal Husbandary And Others Petitioner Counsel :- D. Raj Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
No one is present on behalf of the petitioner even in the revised list.
I have heard learned Standing Counsel appearing for the State- respondents
and have perused the record.
In the facts and circumstances of the case, I am of the opinion that the prayer
made in this writ petition does not deserve to be granted in writ jurisdiction.
This writ petition is accordingly dismissed.
Order Date :- 28.7.2010
dk/-