Allahabad High Court
Suresh Chandra Sagar vs State Of U.P.& Others on 14 July, 2010
Court No. - 18 Case :- WRIT - A No. - 15871 of 1996 Petitioner :- Suresh Chandra Sagar Respondent :- State Of U.P.& Others Petitioner Counsel :- A.P.N.Giri Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Nobody is present on behalf of the petitioner to press the present writ petition
even in the revised reading of the list.
The present writ petition filed in the year 1996 is directed against an order of
suspension. It appears that the present writ petition has become infructuous by
passage of time.
Therefore, the present writ petition is dismissed as having become
infructuous.
Interim order, if any, stands discharged.
(Arun Tandon, J.)
Order Date :- 14.7.2010
Sushil/-