Allahabad High Court
Satish Chand Gupta vs State Of U.P.And Others on 3 July, 2010
Court No. - 35 Case :- WRIT - C No. - 8721 of 2004 Petitioner :- Satish Chand Gupta Respondent :- State Of U.P.And Others Petitioner Counsel :- A. Kumar Singh 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 even in the revised list. We have
heard learned Standing counsel appearing for the State-respondents and have
perused the record. In the facts and circumstances of this case, we of the
opinion that the prayer made in this writ petition does not deserve to be
granted in writ jurisdiction. This writ petition is accordingly dismissed.
Order Date :- 3.7.2010
dps