Allahabad High Court High Court

Hamid Husain vs Moradabad Deveopment Authority … on 1 February, 2010

Allahabad High Court
Hamid Husain vs Moradabad Deveopment Authority … on 1 February, 2010
Court No. - 3

Case :- WRIT - C No. - 15806 of 2001

Petitioner :- Hamid Husain
Respondent :- Moradabad Deveopment Authority And Another
Petitioner Counsel :- K.D.Tiwari
Respondent Counsel :- D.S.Chauhan,B.S. Chuhan,P.K. Singh,S.C.

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

None appeared to press the petition in spite of repeated calls. It seems that the
writ petition has become infructuous by the passage of time as such the
petitioner has lost interest.

Therefore, the writ petition is dismissed as infructuous without imposing any
cost.

Interim order, if any, stands vacated.

Order Date :- 1.2.2010
MAA/-