Allahabad High Court
Bhullan Giri vs District Jduge, Saharanpur & … on 6 January, 2010
Court No. - 7 Case :- WRIT - A No. - 44832 of 1998 Petitioner :- Bhullan Giri Respondent :- District Jduge, Saharanpur & Others Petitioner Counsel :- Chandra Shekhar Sharma,Virendra Kumar Respondent Counsel :- C.S.C. Hon'ble Ran Vijai Singh,J.
Sri Virendra Kumar learned counsel for the petitioner states that no cause of
action survives and by efflux of time the writ petition be dismissed as
infructuous. In view of that the writ petition is dismissed as having become
infructuous.
Order Date :- 6.1.2010
PKB