Allahabad High Court
Ashok Kumar Pandey vs State Of U.P. Thru Secy. Basic Edu. … on 28 January, 2010
Court No. - 11 Case :- MISC. SINGLE No. - 2434 of 2003 Petitioner :- Ashok Kumar Pandey Respondent :- State Of U.P. Thru Secy. Basic Edu. & 3 Ors. Petitioner Counsel :- J.S. Mishra,Riyaz Ahmad Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
Case has been called out in the revised list.
None is present on behalf of the petitioner.
Under these circumstances, the Court has no option but to
dismiss the writ petition for want of prosecution.
Writ petition is accordingly dismissed for want of prosecution.
Interim order, if any, stands vacated.
Order Date :- 28.1.2010
Pramod