Allahabad High Court High Court

Ram Badan Singh vs Deputy Director Consolidtion Rae … on 6 July, 2010

Allahabad High Court
Ram Badan Singh vs Deputy Director Consolidtion Rae … on 6 July, 2010
Court No. - 28

Case :- CONSOLIDATION No. - 661 of 2009

Petitioner :- Ram Badan Singh
Respondent :- Deputy Director Consolidtion Rae Bareli And Ors.
Petitioner Counsel :- N.N.Jaiswal,Dilip Pandey
Respondent Counsel :- C.S.C.,R.K.Upadhyaya

Hon'ble Prakash Chandra Verma,J.

This writ petition has been preferred with the following
prayer:-

(I) to issue a writ, order or direction in the nature of certiorari
quashing the impugned order dated 23.6.2009 passed by the
opposite party no. 1.

Heard learned counsel for the parties.

I have gone through the order impugned in the present
writ petition passed by the respondent no. 1. The respondent
no. 1 has given cogent reasons while passing the impugned
order, with which I am in full agreement.

Learned counsel for the petitioner has failed to show
that the impugned order suffers from any illegality,
irregularity or manifest error of law.

Upon hearing the learned counsel for the parties, but
without prejudice to the merits of the case, I find no force in
the instant writ petition. The writ petition is devoid of merits
and is liable to be dismissed.

The writ petition is hereby dismissed. No order is
passed as to costs.

Order Date :- 6.7.2010
RKS/