Allahabad High Court
Kannhaiya Lal vs The State Of U.P. Thr Sec. Revenue … on 12 January, 2010
Court No. - 4 Case :- SERVICE SINGLE No. - 2126 of 1991 Petitioner :- Kannhaiya Lal Respondent :- The State Of U.P. Thr Sec. Revenue Deptt. Lucknow & Others Petitioner Counsel :- L.P.Mishra Respondent Counsel :- C S C Hon'ble Sunil Ambwani,J.
Shri Pankaj Shukla holding brief of Shri L.P. Misra, learned
counsel for the petitioner states that the reliefs claimed in the writ
petition have since become infructuous. The writ petition is
dismissed as having become infructuous.
Order Date :- 12.1.2010
SP/