Allahabad High Court
M.Z. Ansari vs The State Of U.P. Thr. Its Sec. … on 21 July, 2010
Court No. - 22 Case :- SERVICE SINGLE No. - 4223 of 1990 Petitioner :- M.Z. Ansari Respondent :- The State Of U.P. Thr. Its Sec. Education Deptt. & Others Petitioner Counsel :- Mohd Fatehuddin Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
An interim order was passed by this Court 2.5.1990 by means of which the
opposite parties were directed to pass appropriate orders upon the
representation of the petitioner. It appears that the orders must have been
passed by now and the petitioner has not turned up to contact his counsel nor
the learned Standing Counsel is having any instructions. The consequential
order, if any, can be challenged by the petitioner. So far this writ petition is
concerned, by efflux of time the same has rendered infructuous. It is
accordingly dismissed as infructuous.
Order Date :- 21.7.2010
Rao/-