Allahabad High Court High Court

Jata Shanker Tiwari vs Union Of India & Others on 5 January, 2010

Allahabad High Court
Jata Shanker Tiwari vs Union Of India & Others on 5 January, 2010
Court No. - 3

Case :- WRIT - C No. - 46427 of 2007

Petitioner :- Jata Shanker Tiwari
Respondent :- Union Of India & Others
Petitioner Counsel :- Ashwani Mishra
Respondent Counsel :- A.S.G.I.,Kamleshwar Singh,M.C. Tripathi,Mohd.
Ali,R.K. Gupta

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

Mohd. Ali, learned counsel appearing for the petitioner is present. None
appeared to press the petition in spite of repeated calls. It seems that the writ
petition has become infructuous by the passage of time, as such, the petitioner
has lost interest.

Therefore, the writ petition is dismissed as infructuous without imposing
any cost.

Interim order, if any, stands vacated.

Order Date :- 5.1.2010
Kst/