Allahabad High Court High Court

Smt. Neerja Raghuvanshi vs Indian Telephone Industries Ltd. … on 7 July, 2010

Allahabad High Court
Smt. Neerja Raghuvanshi vs Indian Telephone Industries Ltd. … on 7 July, 2010
Court No. - 3

Case :- WRIT - A No. - 10369 of 2010

Petitioner :- Smt. Neerja Raghuvanshi
Respondent :- Indian Telephone Industries Ltd. & Others
Petitioner Counsel :- Ramesh Pundir,K.R. Sirohi
Respondent Counsel :- S.C.,Gopal Mishra

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition even in the third call. There is
neither any illness slip nor any request for adjournment has been
made.

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 :- 7.7.2010
Lbm/-