Allahabad High Court High Court

Harish Chandra And Another vs State Of U.P. And Others on 6 January, 2010

Allahabad High Court
Harish Chandra And Another vs State Of U.P. And Others on 6 January, 2010
                               Court No. - 3

                               Case :- WRIT - C No. - 1337 of 2007

                               Petitioner :- Harish Chandra And Another
                               Respondent :- State Of U.P. And Others
                               Petitioner Counsel :- Y.D. Sharma
                               Respondent Counsel :- C.S.C.,B.K.Narain,G.P. Srivastava

                               Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

None appeared to press the petition in spite of repeated calls. It seems that the writ petition has become
infructuous by the passage of time as such the petitioners have lost interest.
Therefore, the writ petition is dismissed as infructuous without imposing any cost.
Interim order, if any, stands vacated.

Order Date :- 6.1.2010