Allahabad High Court
Vijendra Singh vs M/D, Central Warehousing Corpn. & … on 12 July, 2010
Court No. - 18 Case :- WRIT - A No. - 24112 of 1996 Petitioner :- Vijendra Singh Respondent :- M/D, Central Warehousing Corpn. & Another Petitioner Counsel :- N.K.Sharma Hon'ble Arun Tandon,J.
Nobody is present on behalf of the writ petitioner even in the revised reading
of the cause list.
The writ petition filed in the year 1980 is directed against suspension. It
appears that the writ petition has become infructuous by efflux of time.
Therefore, the writ petition is dismissed as infructuous.
Interim order, if any, stands discharged.
Order Date :- 12.7.2010
Puspendra