Allahabad High Court High Court

Sahab Singh vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Sahab Singh vs State Of U.P. & Others on 6 July, 2010
Court No. - 18

Case :- WRIT - A No. - 34509 of 2010

Petitioner :- Sahab Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vijay Mahendra,G.P.S. Raghav
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the petitioner even in the revised reading of
the cause list.

The order impugned records that at the time of surprise checking the
petitioner was found drunk in the institution.
In the facts and circumstances of the case, no interference is warranted under
Article 226 of the Constitution of India.
Writ petition is dismissed.

Order Date :- 6.7.2010
Pkb/