Allahabad High Court High Court

Keshav Dutt Misra vs State Of U.P. And Others on 28 January, 2010

Allahabad High Court
Keshav Dutt Misra vs State Of U.P. And Others on 28 January, 2010
Court No. - 14

Case :- SERVICE SINGLE No. - 2872 of 1991

Petitioner :- Keshav Dutt Misra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.K.Shukla
Respondent Counsel :- C S C

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition. There is no illness slip nor any
mention to pass over the matter today. Learned Standing Counsel
for the respondents is present.

Learned Standing Counsel states that due to lapse of time this writ
petition has become infructuous. It is dismissed as such.

Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 28.1.2010
Pravin