Allahabad High Court High Court

Smt. Bimla Kumari Saxena vs Naveen Chand Gangwar And Others on 3 August, 2010

Allahabad High Court
Smt. Bimla Kumari Saxena vs Naveen Chand Gangwar And Others on 3 August, 2010
Court No. - 4

Case :- WRIT - C No. - 45070 of 2010

Petitioner :- Smt. Bimla Kumari Saxena
Respondent :- Naveen Chand Gangwar And Others

Petitioner Counsel :- Raj Kumar Khanna
Hon’ble Krishna Murari, J.

After the matter was heard for sometime, learned counsel for the 

petitioner made a statement that since the order dated 19.02.2004 

is   revisable,   hence,   the   writ   petition   may   be   dismissed   as 

withdrawn with liberty to file the revision.

Prayer made is allowed.

Writ petition stands dismissed as withdrawn with the liberty to file 

revision.

03.08.2010
VKS/ WP 45070/10