Allahabad High Court High Court

Amit Jaiswal And Others vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Amit Jaiswal And Others vs State Of U.P. And Others on 8 July, 2010
Court No. - 35

Case :- WRIT - C No. - 13139 of 2004

Petitioner :- Amit Jaiswal And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mukesh Prasad
Respondent Counsel :- C.S.C.,Vivekanand Srivastava

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Sri Mukesh Prasad learned counsel for the petitioner states that by efflux of
time, the writ petition has become infructuous.
In view of that the writ petition is dismissed as having become infructuous.
Order Date :- 8.7.2010
Pratima