Allahabad High Court
Shitla Prasad Shukla vs State Of U.P.& Others on 15 July, 2010
Court No. - 4 Case :- WRIT - C No. - 23643 of 1995 Petitioner :- Shitla Prasad Shukla Respondent :- State Of U.P.& Others Petitioner Counsel :- S.P. Mehrotara Respondent Counsel :- S.N. Dubey/C.S.C. Hon'ble Krishna Murari,J.
In view of office report dated 6.7.2010, service of notice on the
petitioner to engage another counsel is deemed to be sufficient
under the Rules of the Court.
Case called out in the revised list. No one has appeared on behalf
of the petitioner to press the writ petition.
However, from the perusal of the record, it appears that the
petition has lost its efficacy due to efflux of time and accordingly
stands dismissed.
Order Date :- 15.7.2010
VS.