Allahabad High Court High Court

U.P. State Food And Essential … vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
U.P. State Food And Essential … vs State Of U.P. & Others on 16 July, 2010
Court No. - 26

Case :- WRIT - A No. - 10924 of 1996

Petitioner :- U.P. State Food And Essential Commodities Employees
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.K.Misra
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

Case called out in the revised list.

None appears on behalf of the petitioner to press the writ petition.

I have heard Sri Shrikant Shukla, learned counsel for opposite parties no. 2
and 3 and perused the record.

By means of the writ petition , the petitioner has challenged the impugned
order of transfer.

Due to efflux of time , the present writ petition has now become infructuous.

Accordingly the writ petition is dismissed as infructuous.

Interim order , if any, stands vacated.

Order Date :- 16.7.2010
dk/-