Allahabad High Court
Raja Ram Singh vs Inspector General, Police & … on 19 July, 2010
Court No. - 26 Case :- WRIT - A No. - 1618 of 1996 Petitioner :- Raja Ram Singh Respondent :- Inspector General, Police & Others Petitioner Counsel :- R.B. Singhal Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
Case called out in the revised list.
None appears on behalf of the petitioner to press the writ petition.
I have heard the learned Standing Counsel for opposite parties and perused
the record.
By means of the writ petition , the petitioner has challenged the impugned
order of transfer.
Due to efflux of time , the present writ petition has now become infructuous.
Accordingly the writ petition is dismissed as infructuous.
Interim order , if any, stands vacated.
Order Date :- 19.7.2010
dk/-