Citation : 2022 Latest Caselaw 1138 ALL
Judgement Date : 11 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- WRIT - A No. - 3997 of 2022 Petitioner :- Vinod Kumar Singh Respondent :- The State Of U P And 2 Others Counsel for Petitioner :- Javed Raza Counsel for Respondent :- C.S.C. Hon'ble Siddharth,J.
The petitioner has approached this court praying for grant of relief as per judgment passed in Special Appeal (Defective) No. 343 of 2021 (Abhishek Srivastava and 14 others vs. State of U.P. and others).
In the aforesaid judgment special appeal court has clearly held that the benefit of the judgment shall only be given to the appellant and the writ petitioner if they are short of one mark and not to others. Petitioner has not claimed that he was either the petitioner or appellant in the special appeal aforesaid. Therefore, in view of the aforesaid Division Bench judgment no relief can be granted to the petitioner.
The petition is accordingly, dismissed.
Order Date :- 11.4.2022
Rohit
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!