Allahabad High Court
Bhagwat & Another vs Viith A.D.J., Ghaziabad & Others on 30 July, 2010
Court No. - 4 Case :- WRIT - C No. - 35169 of 1995 Petitioner :- Bhagwat & Another Respondent :- Viith A.D.J., Ghaziabad & Others Petitioner Counsel :- B.D. Mandhyan Respondent Counsel :- C.S.C. Hon'ble Krishna Murari, J.
Case called out. No one has appeared on behalf of petitioner to
press the writ petition. However, I have perused the record.
By means of this petition, the petitioner has challenged the order
dated 25.11.1995 in miscellaneous appeal arising out of temporary
injunction matter.
There is hardly any reason to believe that even after 15 years, the
suit itself must not have come to logical end rendering the petition
infructuous.
It is accordingly dismissed.
Order Date :- 30.7.2010
Dcs