Allahabad High Court
Ashok Kr Misra vs State Of U.P. And Ors. on 3 August, 2010
Court No. - 6 Case :- SERVICE SINGLE No. - 4789 of 1990 Petitioner :- Ashok Kr Misra Respondent :- State Of U.P. And Ors. Petitioner Counsel :- Shailendra Kr Singh Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard Sri Shailendra Kumar Singh, learned counsel for the
petitioner who has forcefully argued that great injustice has been
caused to the petitioner. However, he could not inform as to what
is the latest status of the petitioner; whether the reliefs have been
granted to him or not. On inquiry he submitted that the petitioner
has not made any talk to him for the last several years. It appears
that the reliefs which he sought has been granted. Petitioner has
lost interest. By efflux of time the petition has become infructuous.
It is accordingly dismissed.
Interim order, if any, stands vacated.
Order Date :- 3.8.2010
RKM.