Allahabad High Court High Court

M/S New Mount Trading & Investment … vs The Allahabad Development … on 21 July, 2010

Allahabad High Court
M/S New Mount Trading & Investment … vs The Allahabad Development … on 21 July, 2010
Court No. - 34

Case :- WRIT - C No. - 38829 of 2005

Petitioner :- M/S New Mount Trading & Investment Co. Ltd. Thru' Director
Respondent :- The Allahabad Development Authority & Ors.
Petitioner Counsel :- Mohd. Arif
Respondent Counsel :- A.K. Mishra,R.K. Pandey,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