Allahabad High Court
Saif Uddin vs State Of U.P. Thru. Secretary … on 2 April, 2010
Court No. - 2 Case :- WRIT - C No. - 15816 of 2010 Petitioner :- Saif Uddin Respondent :- State Of U.P. Thru. Secretary Revenue & Ors. Petitioner Counsel :- G.S. Pandey Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
A perusal of the writ petition indicate that neither the facts have
been correctly stated nor the details of the proceedings have been
given.
The petitioner on being pointed out that the writ petition lacks
material facts, prays that the writ petition be dismissed as
withdrawn with liberty to file a better fresh stating therein
appropriate materials and facts.
The prayers made is allowed, the writ petition is dismissed as
withdrawn with the aforesaid liberty.
Order Date :- 2.4.2010
Shiraz