Allahabad High Court High Court

Ehtesam Bano vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Ehtesam Bano vs State Of U.P. & Others on 4 August, 2010
Court No. - 26

Case :- WRIT - A No. - 21612 of 2009

Petitioner :- Ehtesam Bano
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.N. Yadav
Respondent Counsel :- C.S.C.

Hon'ble Devendra Kumar Arora,J.

List has been revised.

None appeared on behalf of the petitioner to press this writ petition nor any
adjournment/ engagement slip has been received on behalf of the petitioner’s
counsel.

Writ Petition relates to year 2009.

It may be mentioned here 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.

Writ Petition is, therefore, dismissed for want of prosecution.

Order Date :- 4.8.2010
ashok