Allahabad High Court High Court

Ausaf Ali vs Collector, Ghaziabad And Others on 29 July, 2010

Allahabad High Court
Ausaf Ali vs Collector, Ghaziabad And Others on 29 July, 2010
Court No. - 28

Case :- WRIT - C No. - 357 of 2001

Petitioner :- Ausaf Ali
Respondent :- Collector, Ghaziabad And Others
Petitioner Counsel :- P.K.S.Paliwal,O.P.Rai
Respondent Counsel :- C.S.C.,Susheel Kumar

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition in spite of repeated calls. There
is neither any illness slip nor any request for adjournment has been
made. Sri Manu Saxena, learned counsel for the respondents is
present.

This writ petition is of the year 2001.

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 :- 29.7.2010
Lbm/-