Allahabad High Court High Court

Ashwani Kumar Singh vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Ashwani Kumar Singh vs State Of U.P. And Others on 23 July, 2010
Court No. - 4

Case :- WRIT - C No. - 32409 of 1995

Petitioner :- Ashwani Kumar Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.S. Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari,J.

Case called out. No one has appeared on behalf of the petitioner to
press the writ petition. However, I have perused the record.

This writ petition is directed against the orders dated 25.3.1995
and 20.10.1995 passed by the courts below rejecting the temporary
injunction application of the petitioner. In the absence of any stay
order there is hardly any reason to believe that the suit proceedings
must have not come to a logical end after the expiry of 15 years
rendering the writ petition infructuous and the same accordingly
stands dismissed.

Order Date :- 23.7.2010
AKJ