Allahabad High Court High Court

Dr.S.N.Srivastva vs Union Of India Through Genernal … on 15 July, 2010

Allahabad High Court
Dr.S.N.Srivastva vs Union Of India Through Genernal … on 15 July, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 1774 of 2004

Petitioner :- Dr.S.N.Srivastva
Respondent :- Union Of India Through Genernal Manager North
Eastern
Petitioner Counsel :- Amitabh Rai,Dhuruv Mathur
Respondent Counsel :- Asit Chaturvedi,Manik Sinha

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.
List has been revised.

None appeared on behalf of the petitioner to press this petition.
It may be mentioned that the law helps those who are vigilant and not those
who sleep over their rights as per the maxim, “VIGILANTIBUS, ET NON
DORMIENIBUS JURA SUB VENIUNT’.

The writ petition is dismissed for want of prosecution.
Order Date :- 15.7.2010
Shahnaz