Allahabad High Court
Daya Ram vs State Of U.P.& Another on 22 July, 2010
Court No. - 18 Case :- WRIT - A No. - 16960 of 1996 Petitioner :- Daya Ram Respondent :- State Of U.P.& Another Petitioner Counsel :- S.K.Anwar,R. Khare,R.P. Khare Respondent Counsel :- C.S.C. 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 1996 is directed against
suspension. It appears that the writ petition has become
infructuous by efflux of time.
Therefore, the writ petition is dismissed as infructuous.
Interim order, if any, stands discharged.
Order Date :- 22.7.2010
Puspendra