Allahabad High Court High Court

Vishal Shukla vs State Of U.P. Thru’ Secy. … on 3 July, 2010

Allahabad High Court
Vishal Shukla vs State Of U.P. Thru’ Secy. … on 3 July, 2010
Court No. - 39

Case :- WRIT - C No. - 49617 of 2004

Petitioner :- Vishal Shukla
Respondent :- State Of U.P. Thru' Secy. Education & Ors.
Petitioner Counsel :- S.K. Pandey
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

List has been revised. No one appears to press the petition.

This petition was filed in the year 2004 for quashing the order
dated 24th September, 2004 in so far as it provides for automatic
cancellation of the admission of the petitioner in the College. The
petitioner must have completed the course. The writ petition has
been rendered infructuous by lapse of time. It is, accordingly,
dismissed.

Order Date :- 3.7.2010
SK