Allahabad High Court
Shailendra Kumar Srivastava vs State Of U.P. & Others on 20 July, 2010
Court No. - 18 Case :- WRIT - A No. - 11218 of 1996 Petitioner :- Shailendra Kumar Srivastava Respondent :- State Of U.P. & Others Petitioner Counsel :- Pn Srivastava Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Nobody is present on behalf of the writ petitioner even in the revised reading
of the cause list.
The writ petition filed in the year 1994 is directed against suspension. It
appears that the writ petition has become infructuous by efflux of time.
Therefore, the writ petition is dismissed as infructuous.
Interim order, if any, stands discharged.
Order Date :- 20.7.2010
Puspendra