Allahabad High Court High Court

Gurudayal Singh vs State Of U.P. & Others on 5 July, 2010

Allahabad High Court
Gurudayal Singh vs State Of U.P. & Others on 5 July, 2010
Court No. - 21

Case :- WRIT - C No. - 68505 of 2009

Petitioner :- Gurudayal Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pushp Raj Singh,Ajay Bhanot
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Present writ petition had been filed at the stage when appeal had been
entertained, but stay application had been rejected by the appellate
forum. This Court on presentation of writ petition had accorded interim
protection in favour of the writ petitioner, however, it was left open to
the appellate forum to decide the appeal itself.

It has been stated at the bar that the appellate authority has allowed
the appeal. Once this is the factual position that the appeal itself has
been decided, then as far as this writ petition is concerned, it stands
rendered infructuous.

Consequently, present writ petition is dismissed as infructuous.

Order Date :- 5.7.2010
SRY