Allahabad High Court
Abdul Mazid vs Union Of India And Others on 12 July, 2010
Court No. - 3 Case :- WRIT - A No. - 36816 of 2010 Petitioner :- Abdul Mazid Respondent :- Union Of India And Others Petitioner Counsel :- Sandeep Srivastava Respondent Counsel :- A.S.G.I.,K.C.Misra Hon'ble Sanjay Misra,J.
The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition even in the third call. There is
neither any illness slip nor any request for adjournment has been
made.
In view of the aforesaid circumstances, this writ petition is
dismissed for non prosecution.
Interim order, if any, is vacated.
No order is passed as to costs.
Order Date :- 12.7.2010
Lbm/-