Allahabad High Court High Court

Arfa Begum vs State Of U.P.Through Its … on 13 July, 2010

Allahabad High Court
Arfa Begum vs State Of U.P.Through Its … on 13 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 3530 of 2007

Petitioner :- Arfa Begum
Respondent :- State Of U.P.Through Its Principal Secretary And
Others
Petitioner Counsel :- Mohammad Haider,Gaurav Mehrotra
Respondent Counsel :- C.S.C.,Shishir Jain,Shishir Pradhan

Hon'ble Shabihul Hasnain,J.

Heard Sri Mohammad Haider, learned counsel for the
petitioner and the learned standing counsel.
The matter is of transfer. The writ petition was filed in the
year. 2007. There is no interim order in this petition. Three
years have passed. The writ petition, by efflux of time, has
become infructuous.

The writ petition is dismissed having become infructuous.
Order Date :- 13.7.2010
Sadiq