Allahabad High Court
Hari Shankar vs The Up-Zila Adhkari, on 29 July, 2010
Court No. - 38 Case :- WRIT - A No. - 20546 of 1997 Petitioner :- Hari Shankar Respondent :- The Up-Zila Adhkari,
Petitioner Counsel :- V.B.L. SriVastaVa,Ram Ji Srivastava
Respondent Counsel :- C.S.C.
Hon’ble Shishir Kumar J.
This is a case of suspension of 1997.
By efflux of time, the writ petition has become infructuous.
Therefore, it is being dismissed as infructuous.
Interim order, if any, is hereby discharged.
No order as to costs.
Order Date :- 29.7.2010
Meenu