Allahabad High Court High Court

Ram Prasad vs State Of U.P. Through D.M. Banda … on 9 July, 2010

Allahabad High Court
Ram Prasad vs State Of U.P. Through D.M. Banda … on 9 July, 2010
Court No. - 18

Case :- WRIT - A No. - 36039 of 1996

Petitioner :- Ram Prasad
Respondent :- State Of U.P. Through D.M. Banda And Others
Petitioner Counsel :- J.N. Misra
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the writ petitioner to press the present writ
petition even in the revised reading of the list.

This 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 :- 9.7.2010
Sushil/-