Allahabad High Court High Court

Javed Ahmad vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Javed Ahmad vs State Of U.P. & Others on 8 January, 2010
Court No. - 3

Case :- WRIT - C No. - 16729 of 2002

Petitioner :- Javed Ahmad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- V.K. Shukla
Respondent Counsel :- C.S.C.,A.A.Khan,Ateeq Ahmad

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

The writ petition is placed before this Court under the heading of
old cases being of the year 2002.

Since the learned counsel who was appearing on behalf of the
petitioner has already been elevated to the Bench but no step has
been shown to be taken to make further arrangement to pursue the
case and no one is present to conduct the case of the petitioner in
spite of repeated calls, hence, 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 :- 8.1.2010
Sandeep