Allahabad High Court High Court

Ratan Lal Sharma vs State Of U.P. Thru’ Collector And … on 8 July, 2010

Allahabad High Court
Ratan Lal Sharma vs State Of U.P. Thru’ Collector And … on 8 July, 2010
Court No. - 35

Case :- WRIT - C No. - 8790 of 2004

Petitioner :- Ratan Lal Sharma
Respondent :- State Of U.P. Thru' Collector And Others
Petitioner Counsel :- Suneel Rai
Respondent Counsel :- C.S.C.

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

No one is present on behalf of the petitioner.
We have heard learned Standing Counsel appearing for the State-respondents
and have perused the record.

In our opinion, in the facts and circumstances of this case, the prayer made in
this petition does not deserve to be granted in writ jurisdiction.

The petition is thus dismissed. No cost.
Order Date :- 8.7.2010
Pratima