Allahabad High Court
Smt. Bholi Devi vs State Of U.P. And Others on 6 July, 2010
Court No. - 3 Case :- WRIT - A No. - 56468 of 2009 Petitioner :- Smt. Bholi Devi Respondent :- State Of U.P. And Others Petitioner Counsel :- Shashank Kumar,Rajeev Sisodia Respondent Counsel :- C.S.C. Hon'ble Sanjay Misra,J.
The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition in spite of repeated calls. There
is neither any illness slip nor any request for adjournment has been
made.
In view of the aforesaid circumstances, this writ petition is
dismissed for non prosecution.
Interim order, if any, is vacated.
No order is passed as to costs.
Order Date :- 6.7.2010
Pravin