Allahabad High Court High Court

Razi Ahmaed vs Board Of Revenue Through Its Secy. … on 10 May, 2010

Allahabad High Court
Razi Ahmaed vs Board Of Revenue Through Its Secy. … on 10 May, 2010
Court No. - 10

Case :- MISC. SINGLE No. - 4187 of 2007

Petitioner :- Razi Ahmaed
Respondent :- Board Of Revenue Through Its Secy. Lko.And 5 Ors.
Petitioner Counsel :- Jawed Murtaza
Respondent Counsel :- C.S.C.

Hon'ble Yogendra Kumar Sangal,J.

Heard learned counel for petitioner. Standing counsel for respondents No. 1 to
5 and counsel for the heirs of respondent no. 6.

Un-disputedly respondent No. 6 Dori Lodhi had died before 11th June,
1997.His hiers name was recorded in the Khatoni vide orer dated 11th June,
1997. This shows that writ petition has been filed against dead person.
Learned counsel for petitioner prayed to permit him to withdraw the petition
with liberty to file fresh.

Seeing the facts and circumstances of the case and considering the arguments,
the petitioner’s counsel is permitted to withdraw the petition.

Accordingly the same is hereby dismissed as withdrawn with liberty to file
fresh if rules and law permit.

Order Date :- 10.5.2010
R.P/