Allahabad High Court High Court

Aqil Ahmed vs State Of U.P. & Others on 5 August, 2010

Allahabad High Court
Aqil Ahmed vs State Of U.P. & Others on 5 August, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 3447 of 1996

Petitioner :- Aqil Ahmed
Respondent :- State Of U.P. & Others
Petitioner Counsel :- I.N.Pandey
Respondent Counsel :- Govt. Advocate,Krishna Kumar,N.D. Kesari,P
Kumar

Hon'ble Rajesh Dayal Khare,J.

List has been revised. None appeared to press this application on behalf of
the applicant, however, learned A.G.A. is present.

It appears that due to efflux of time present application has become
infructuous.

Accordingly, the application is dismissed as having become infructuous.
Interim order, if any, stands vacated.

Order Date :- 5.8.2010
Ashish