Allahabad High Court
Smt Maya Devi vs State Of U.P. & Others on 1 February, 2010
Court No. - 3 Case :- WRIT - C No. - 13628 of 2002 Petitioner :- Smt Maya Devi Respondent :- State Of U.P. & Others Petitioner Counsel :- Swarn Kumar Srivastava,A.K.Srivastava,S.K. Srivastava,S.M.A. Kazmi Respondent Counsel :- C.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 :- 1.2.2010
ank