Allahabad High Court High Court

Dr. Sharique Siddiqui & Others vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Dr. Sharique Siddiqui & Others vs State Of U.P. & Others on 2 February, 2010
Court No. - 29

Case :- WRIT - A No. - 67262 of 2009

Petitioner :- Dr. Sharique Siddiqui & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- T.A. Khan,Mohammad Khalid
Respondent Counsel :- C.S.C.

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

On account of failure on the part of learned counsel for petitioner in
taking requisite steps for issuance of notice to the newly added respondent
no.5 to 12 pursuant to the order dated 15.12.2009, the case is listed today
under ChapterXII, Rule 4 of the Rules of the Court with the office report
dated 16.1.2010.

The case has been taken up in the revised list. None is present for the
petitioner. Even though the case is listed today under Chapter XII, Rule 4 of
the Rules of the Court, requisite steps have not been taken.

In the circumstances, the Court has no option but to dismiss the Writ
Petition for want of prosecution under Chapter XII, Rule 4 of the Rules of the
Court as against the newly added respondents no.5 to 12.

The Writ Petition is accordingly dismissed for want of prosecution
under Chapter XII, Rule 4 of the Rules of the Court, as against the newly
added respondents no.5 to 12.

This fact will be brought to the notice of the Court at the time of
hearing of the Writ Petition.

Order Date :- 2.2.2010
Hsc/