Allahabad High Court High Court

Brij Nath Dubey vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Brij Nath Dubey vs State Of U.P. & Others on 12 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 3867 of 1987

Petitioner :- Brij Nath Dubey
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.D.Singh
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Case called out in the revised list. None responds for the petitioner to
press the writ petition. The petition is quite old and pertains to the year
1987. A perusal of the record shows that a card notice was also issued
to the petitioner , on the death of the Counsel, for making alternative
arrangement but neither any steps were taken nor the petitioner himself
is present.

Accordingly, the writ petition is dismissed for want of prosecution.
Interim order, if any, stands vacated.

Order Date :- 12.1.2010
HM