Allahabad High Court
Gyan Chand vs State on 8 January, 2010
Court No. - 26 Case :- WRIT - A No. - 33220 of 1992 Petitioner :- Gyan Chand Respondent :- State
Petitioner Counsel :- A.K. Zaidi
Respondent Counsel :- S.C.
Hon’ble Shishir Kumar J.
Learned counsel for the petitioner states that the writ petition has become
infructuous by efflux of time.
The writ petition is, hereby, dismissed as infructuous.
No order as to costs.
Order Date :- 8.1.2010
Pk