Allahabad High Court
Smt. Chandra Kala Singh vs The Allahabad Development … on 21 July, 2010
Court No. - 34 Case :- WRIT - C No. - 54611 of 2005 Petitioner :- Smt. Chandra Kala Singh Respondent :- The Allahabad Development Authority Thru' V.C. & Others Petitioner Counsel :- V.P. Singh,A.P. Tewari Respondent Counsel :- A.K. Mishra,Mohan Srivastava,S.C. Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
This writ petition has been rendered to be infructuous by efflux of time.
The writ petition is dismissed accordingly.
Interim order, if any, stands vacated.
However, it is provided that if the petitioner is still aggrieved he is at liberty
to file a fresh writ petition.
Order Date :- 21.7.2010
GNY