Allahabad High Court
P.K. Bhatnagar vs State Of U.P. & Ors. on 16 July, 2010
Court No. - 18 Case :- WRIT - A No. - 41002 of 2010 Petitioner :- P.K. Bhatnagar Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Y.S. Saxena Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
After the matter was argued at some length, learned counsel for the petitioner
submits that certain material facts could not be stated in the present writ
petition, therefore, the same be dismissed with liberty to the petitioner to file a
fresh writ petition.
The present writ petition is accordingly dismissed with liberty as prayed for.
(Arun Tandon, J.)
Order Date :- 16.7.2010
Sushil/-