Allahabad High Court High Court

Ram Veer Singh vs U.P.S.R.T.C. Lucknow & Another on 8 July, 2010

Allahabad High Court
Ram Veer Singh vs U.P.S.R.T.C. Lucknow & Another on 8 July, 2010
Court No. - 3

Case :- WRIT - A No. - 13569 of 2009

Petitioner :- Ram Veer Singh
Respondent :- U.P.S.R.T.C. Lucknow & Another
Petitioner Counsel :- R.P.S. Chauhan,Sushil Chandra Srivastava
Respondent Counsel :- B.N. Singh,A.K. Saxena,Anurag Khanna

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition even in the third call. There is
neither any illness slip nor any request for adjournment has been
made.

In view of the aforesaid circumstances, this writ petition is
dismissed for non prosecution.

Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 8.7.2010
pks