Allahabad High Court High Court

Trivendra Singh vs State Of U.P. on 6 August, 2010

Allahabad High Court
Trivendra Singh vs State Of U.P. on 6 August, 2010
Court No. - 18

Case :- WRIT - A No. - 5031 of 1999

Petitioner :- Trivendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Satya Dev Singh
Respondent Counsel :- Sc

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the writ petitioner even in the revised reading
of the cause list.

The writ petition filed in the year 1999 is directed against an order of transfer.

The writ petition has become infructuous by passage of time. It is dismissed
accordingly.

Interim order, if any, stands discharged.

Order Date :- 6.8.2010
Puspendra