Allahabad High Court High Court

The British India Corporation … vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
The British India Corporation … vs State Of U.P. & Others on 1 February, 2010
Court No. - 3

Case :- WRIT - C No. - 3044 of 2001

Petitioner :- The British India Corporation Ltd.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rakesh Tiwari
Respondent Counsel :- C.S.C,B.N. Misra,S.N.Dubey

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 2001.

Since one of the learned Counsel who was appearing on behalf of of the
petitioner has expired and another 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 :- 1.2.2010
MAA/-