Allahabad High Court High Court

Jitendra Kumar vs Union Of India And Others on 3 August, 2010

Allahabad High Court
Jitendra Kumar vs Union Of India And Others on 3 August, 2010
Court No. - 26

Case :- WRIT - A No. - 21222 of 2006

Petitioner :- Jitendra Kumar
Respondent :- Union Of India And Others
Petitioner Counsel :- H.L. Pandey,S.N.Yadav
Respondent Counsel :- A.K. Nigam, A.S.G.I.,S.K.Rai

Hon'ble Devendra Kumar Arora,J.

List has been revised.

None appears on behalf of the petitioner to press this writ petition nor any
adjournment/engagement slip has been received on behalf of the petitioner’s
counsel while Sri S.K. Rai, learned counsel for the respondents is present.

The writ petition is relates to the year 2006.

It may be mentioned that the law helps those who are vigilant and not those
who sleep over their rights as per the maxim, ” VIGILANTIBUS, ET NON
DORMIENIBUS, JURA SUB VENIUNT”.

Writ petition is dismissed for want of prosecution.

Order Date :- 3.8.2010
Naresh