Allahabad High Court High Court

Institute Of Education Society & … vs National Council For Teacher … on 3 February, 2010

Allahabad High Court
Institute Of Education Society & … vs National Council For Teacher … on 3 February, 2010
Court No. - 3

Case :- WRIT - C No. - 19933 of 2002

Petitioner :- Institute Of Education Society & Others
Respondent :- National Council For Teacher Education &
Others
Petitioner Counsel :- Dhruva Narayan,B.K.Narain
Respondent Counsel :- A. Khanna,Neeraj
Tripathi,S.C.,V.K.Shukla

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

List revised.

Nobody appeared on behalf of the petitioners in spite of
repeated calls.

It is contended by Mr. Fahim Ahmed holding brief for Mr.
Anurag Khanna, learned counsel appearing on behalf of
respondent No. 3 and Mr. Neeraj Tripathi, learned counsel
appearing on behalf of respondent No. 4 before us that the
writ petition has become infructuous because it has related
to temporary affiliation of a course and the cause of action
is no longer existing.

Therefore, the writ petition is dismissed as infructuous,
however, without imposing any cost.
Interim order, if any, stands vacated.
Order Date :- 3.2.2010
Sandeep