Allahabad High Court
Mohd. Yunus vs M.D., M/S Uptron India Ltd. And … on 16 July, 2010
Court No. - 26 Case :- WRIT - A No. - 18215 of 1996 Petitioner :- Mohd. Yunus Respondent :- M.D., M/S Uptron India Ltd. And Others
Petitioner Counsel :- Shiv Nath Singh
Hon’ble Anil Kumar J.
Sri Shiv Nath Singh, learned counsel for the petitioner states that this writ
petition has become infructuous due to efflux of time.
Writ petition is dismissed as infructuous.
Interim order,if any, stands discharged.
Order Date :- 16.7.2010
dk/-