Allahabad High Court High Court

Sri Brijesh Kumar Yadav vs Union Of India And Others on 26 July, 2010

Allahabad High Court
Sri Brijesh Kumar Yadav vs Union Of India And Others on 26 July, 2010
Court No. - 21

Case :- WRIT - C No. - 42956 of 2010

Petitioner :- Sri Brijesh Kumar Yadav
Respondent :- Union Of India And Others
Petitioner Counsel :- Pramod Kumar
Respondent Counsel :- C.S.C.,A.S.G.I. 2010/1457,S. Tiwari

Hon'ble V.K. Shukla,J.

At the point of time when the matter has been taken up, in presence of Sri S.
Tiwari, Advocate and Sri N.K.Mishra, Avocate, learned counsel for the
respondents, Sri Pramod Kumar, Advocate, learned counsel for the petitioner
requests that he does not intend to press the present writ petition, as name of
the petitoner has been wrongly mentioned therein, as such present writ
petition be dismissed as not pressed with liberty to file fresh writ petition.
Request is accepted.

Consequently, present writ petition is dismissed as not pressed with liberty to
file fresh writ petition.

Order Date :- 26.7.2010
T.S.