Allahabad High Court
Lal Singh vs Chief Architect, U.P. Avas Evam … on 12 January, 2010
Court No. - 3 Case :- WRIT - C No. - 15009 of 2002 Petitioner :- Lal Singh Respondent :- Chief Architect, U.P. Avas Evam Vikas Parishad Petitioner Counsel :- P.C. Jain Respondent Counsel :- Vinay Khare,S.C. Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
In view of the order passed by the civil court and subsequent development in
connection thereto, the writ petition has become infructuous.
Therefore, the writ petition is dismissed as infructuous without imposing any
cost.
Interim order, if any, stands vacated.
Order Date :- 12.1.2010
Sandeep