Allahabad High Court High Court

Raj Kumar vs State Of U.P. & Ors. on 6 July, 2010

Allahabad High Court
Raj Kumar vs State Of U.P. & Ors. on 6 July, 2010
Court No. - 35

Case :- WRIT - C No. - 32345 of 2010

Petitioner :- Raj Kumar
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Ramesh Singh
Respondent Counsel :- C.S.C.,Ajit Kr. Singh

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Earlier on 28.5.2010 when the case was taken up, learned counsel for the
petitioner had made a request that the case may be taken up today.

No one is present on behalf of the petitioner even in the revised list.

Learned Standing Counsel has appeared for the respondents no. 1 and 2 and
Sri Ajit Kumar Singh for the respondents no. 3 and 4.

From the perusal of the record, it appears that what is being challenged in this
petition is the notification dated 19.1.1956, which was issued more than half
of a century back.

Learned Standing Counsel states that the validity of the notification has
already been upheld by this Court.

In such view of the matter, it appears that the petitioner does not have any
interest to pursue the case and for that reason no one is present to press this
petition. In the petition, the petitioner has also not explained the latches in
approaching this Court after such a long gap.

This petition is accordingly dismissed. There will be no order as to costs.

Order Date :- 6.7.2010
abHiShEk