Allahabad High Court High Court

M/S Pashu Shava Chhedan And Charm … vs State Of U.P. & Others on 5 January, 2010

Allahabad High Court
M/S Pashu Shava Chhedan And Charm … vs State Of U.P. & Others on 5 January, 2010
Court No. - 3

Case :- WRIT - C No. - 15787 of 2002

Petitioner :- M/S Pashu Shava Chhedan And Charm Shodhan
Audyogik
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.S. Pandey
Respondent Counsel :- C.S.C.,K.R.Sirohi

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 :- 5.1.2010
ank