Allahabad High Court High Court

Gauri Shanker Singh & Others vs State Of U.P. & Others on 12 July, 2010

Allahabad High Court
Gauri Shanker Singh & Others vs State Of U.P. & Others on 12 July, 2010
Court No. - 3

Case :- WRIT - A No. - 35053 of 2010

Petitioner :- Gauri Shanker Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- V.K. Tiwari
Respondent Counsel :- C.S.C.

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the
petitioners to press this writ petition. Learned Standing Counsel
for the State-respondents is present.

The writ petition is dismissed for non prosecution.

Interim order dated 18.06.2010 is vacated.

No order is passed as to costs.

Learned Standing Counsel prays that a certified copy of this order
be supplied to him.

As prayed, let a certified copy of this order be supplied to learned
Standing Counsel on the payment of usual charges within 48
hours.

Order Date :- 12.7.2010
pks