Allahabad High Court
Braj Mohan Sharma vs State Of U.P.& Others on 25 January, 2010
Chief Justice's Court Case :- WRIT - A No. - 8794 of 2001 Petitioner :- Braj Mohan Sharma Respondent :- State Of U.P.& Others Petitioner Counsel :- Sanjay Kumar Respondent Counsel :- C.S.C. Hon'ble Amitava Lala,Acting Chief Justice Hon'ble Shabihul Hasnain,J.
None appeared to press the petition in spite of repeated calls. It
seems that the writ petition has become infructuous by the passage
of time as such the petitioner has lost interest.
Therefore, the writ petition is dismissed as infructuous without
imposing any cost.
Interim order, if any, stands vacated.
Order Date :- 25.5.2010
Om.