Allahabad High Court High Court

Ram Kishor Mishra vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Ram Kishor Mishra vs State Of U.P. And Others on 13 July, 2010
Court No. - 2

Case :- WRIT - C No. - 40047 of 2010

Petitioner :- Ram Kishor Mishra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- K.K. Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

By this writ petition, petitioner has prayed for

Learned counsel for the petitioner submits that Suit No. 785 of
1986 has been filed by the petitioner which pending consideration
and the aforesaid suit an interim injunction has already been
granted in favour of the petitioner. He further submits that
representation on certain allegations with regard to expunge of
name of respondent No.4, has also been filed by the petitioner
before the respondent No.2.

In view of the above, we are of the view that petitioner having
already filed a suit in the civil court which is pending
consideration no good ground is made for interference of this
Court. However, it is open for the petitioner to seek such relief in
the pending suit or take such steps as permissible under the law.

With the above observations, the writ petition is dismissed.

Order Date :- 13.7.2010
Shiraz