Allahabad High Court High Court

M/S A.T.Ltd. vs State on 12 July, 2010

Allahabad High Court
M/S A.T.Ltd. vs State on 12 July, 2010
Court No. - 21

Case :- WRIT - C No. - 30417 of 1992

Petitioner :- M/S A.T.Ltd.
Respondent :- State
Petitioner Counsel :- Rakesh Tiwari
Respondent Counsel :- Sc

Hon'ble V.K. Shukla,J.

Earlier Sri Rakesh Tiwari, Advoate, as he then was, had been
representing the petitioner. On account of elevation to the Bench of
this Court, on 19.08.2009, notices were sent to the petitioner for
engagement of another counsel. Office report dated 02.12.2010
indicates that neither undelivered cover nor acknowledgment due has
been received back. In such a situation in view of the provisions of
Chapter VIII Rule 12 of the Rules of Court, service on petitioner is
presumed to be sufficient.

On the case being called in revised call, no one has responded on
behalf of petitioner.

Consequently, present writ petition is dismissed. Interim order, if any
stands discharged

Order Date :- 12.7.2010
SRY