Allahabad High Court
Dilip Kumar Jaiswal vs State Of U.P. & Others on 11 January, 2010
Court No. - 3
Case :- WRIT - C No. - 18250 of 2002
Petitioner :- Dilip Kumar Jaiswal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- C.L. Pandey
Respondent Counsel :- C.S.C.
Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
In view of compliance of the order passed by the division Bench of this Court at the interim stage i.e. on
15th April, 2002 and 27th March, 2003 the grievance of the writ petitioner has been set aside, therefore, the
writ petition can be disposed upon recording the same.
Accordingly the writ petition is disposed of without imposing any costs.
Order Date :- 11.1.2010