Allahabad High Court
Sheopujan Sahni vs State Of U.P. And Others on 29 July, 2010
Court No. - 36 Case :- WRIT - C No. - 40021 of 2010 Petitioner :- Sheopujan Sahni Respondent :- State Of U.P. And Others Petitioner Counsel :- Amulya Ratan Srivastava Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
For redressal of the grievance, the concerned District
Magistrate can look into the matter in accordance with law.
If some adverse order is to be passed then the person
concerned is also to be heard.
In view of the aforesaid, we are not satisfied to issue the writ
as prayed.
The writ petition stands disposed of.
Order Date :- 29.7.2010
Prabhat