Allahabad High Court
Mahendra Nath Tiwari vs Chairman H.O. U.P.Textile Corp. & … on 1 July, 2010
Court No. - 26 Case :- WRIT - A No. - 1443 of 1993 Petitioner :- Mahendra Nath Tiwari Respondent :- Chairman H.O. U.P.Textile Corp. & Others Petitioner Counsel :- M.M.Tripathi Respondent Counsel :- S.C.,Vinod Misra Hon'ble Anil Kumar,J.
Case has been called out in the revised list.
None is present on behalf of the petitioner.
Under these circumstances , the Court has no option but to dismiss
the writ petition for want of prosecution.
The writ petition is accordingly dismissed for want of prosecution.
Interim order, if any, stands vacated.
Order Date :- 1.7.2010
dk/-