Court No. - 3 Case :- WRIT - C No. - 8501 of 2002 Petitioner :- Institute Of Education Society And Another Respondent :- National Council For Teacher Education & Others Petitioner Counsel :- Dhruva Narayana,Bala Krishna Narayana Respondent Counsel :- Anurag Khanna,Neeraj Tripathi,Vinay Saran Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
List revised.
Nobody appeared on behalf of the petitioners in spite of
repeated calls.
It is contended by Mr. Fahim Ahmed holding brief for Mr.
Anurag Khanna, learned counsel appearing on behalf of
respondent No. 3 and Mr. Neeraj Tripathi, learned counsel
appearing on behalf of respondent No. 4 before us that the
writ petition has become infructuous because it has related
to temporary affiliation of a course and the cause of action
is no longer existing.
Therefore, the writ petition is dismissed as infructuous,
however, without imposing any cost.
Interim order, if any, stands vacated.
Order Date :- 3.2.2010
Sandeep