Allahabad High Court
Sami Ullah Beg vs Zila Parishad Gonda And Others on 29 July, 2010
Court No. - 24 Case :- MISC. SINGLE No. - 1293 of 1991 Petitioner :- Sami Ullah Beg Respondent :- Zila Parishad Gonda And Others
Petitioner Counsel :- Sanjay Kumar
Respondent Counsel :- Vinod Kr. Singh
Hon’ble Raiiv Sharma.J.
As the petitioner has not taken steps, the writ petition is listed under
Chapter Xli Rule 4 of the Allahabad High Court, Rules, 1952.
Accordingly, it is dismissed for want of steps. Interim order, if any,
stands vacated.
Order Date :- 29.7.2010
lakshman