Allahabad High Court
Yagya Deo Sharma vs Vice Chairman Aligarh & Others on 7 January, 2010
Court No. - 3 Case :- WRIT - C No. - 16016 of 2002 Petitioner :- Yagya Deo Sharma Respondent :- Vice Chairman Aligarh & Others Petitioner Counsel :- B.P. Srivastava Respondent Counsel :- S.N. Upadhayay,S.C. Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
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 :- 7.1.2010
ank