Allahabad High Court High Court

Ravindra Kumar vs State Of U.P. & Others on 11 August, 2010

Allahabad High Court
Ravindra Kumar vs State Of U.P. & Others on 11 August, 2010
Court No. - 33
Case :- WRIT - C No. - 47690 of 2010
Petitioner :- Ravindra Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Kumar Singh
Respondent Counsel :- C.S.C.
Hon'ble Bharati Sapru,J.

Heard learned counsel for the petitioner and the learned
standing counsel.

Against the stamp recovery, the petitioner has an alternative
remedy under the Stamp Act. As such I am not inclined to
interfere in the matter. The writ petition is, accordingly,
dismissed. No costs.

Order Date :- 11.8.2010
rk