Allahabad High Court High Court

Iqbal Gun House & Others vs Union Of India & Others on 1 February, 2010

Allahabad High Court
Iqbal Gun House & Others vs Union Of India & Others on 1 February, 2010
Court No. - 3

Case :- WRIT - C No. - 10483 of 2001

Petitioner :- Iqbal Gun House & Others
Respondent :- Union Of India & Others
Petitioner Counsel :- Virendra Kumar
Respondent Counsel :- C.S.C.

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

None appeared to press the petition in spite of repeated calls. It seems that the
writ petition has become infructuous by the passage of time as such the
petitioner has lost interest.

Therefore, the writ petition is dismissed as infructuous without imposing any
cost.

Interim order, if any, stands vacated.

Order Date :- 1.2.2010
MAA/-