Allahabad High Court High Court

Om Prakash vs D.M. Sitapur on 2 February, 2010

Allahabad High Court
Om Prakash vs D.M. Sitapur on 2 February, 2010
Court No. - 11

Case :- MISC. SINGLE No. - 1054 of 1991

Petitioner :- Om Prakash
Respondent :- D.M. Sitapur
Petitioner Counsel :- Vishsal Singh
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

List revised. None present on behalf of the petitioner.

Sri Badru Hasan, Learned Standing Counsel submits that due to lapse of time
the relief as claimed by the learned counsel for the petitioner has become
infructuous.

Accordingly, writ petition is dismissed as infructuous due to lapse of time.

Order Date :- 2.2.2010
Pramod