Allahabad High Court High Court

R.P.Singh vs State Of U.P. And Others. on 5 July, 2010

Allahabad High Court
R.P.Singh vs State Of U.P. And Others. on 5 July, 2010
Court No. - 26

Case :- WRIT - A No. - 3084 of 1994

Petitioner :- R.P.Singh
Respondent :- State Of U.P. And Others.
Petitioner Counsel :- B.P.Singh
Respondent Counsel :- Sc

Hon'ble Anil Kumar,J.

Matter is taken in the revised cause list.
None appear on behalf of the petitioner.
Heard learned Standing Counsel and perused the record.
By means of the present writ petition, the petitioner has challenged the
impugned order dated 13.12.1993 (Annexure-5) passed by O.P. No. 1.
Due to efflux of time, the writ petition has become infructuous.
Accordingly the same is dismissed as infructuous.
Interim order, if any, stands vacated.
Order Date :- 5.7.2010
Ravi/-