M.C.C No. 958/2010
26.7.2010
Shri A.D. Mishra, counsel for the applicant.
This application is filed seeking extension of time
for the compliance of order dated 26.8.2009 passed in
W.P. No. 1372/2007.
On being asked very specifically why the cost
could not be deposited by the petitioner till 28.1.2010
before the trial court, learned counsel for the petitioner
is unable to answer the query. However, he submitted
that he may be permitted to withdraw this petition with
liberty to raise all grounds in an appeal in case
exigency arises.
This petition is dismissed with the aforesaid
liberty with no order as to cost.
(KRISHN KUMAR LAHOTI) (SANJAY YADAV)
J U D G E J U D G E
Vivek Tripathi