Allahabad High Court
Lal Singh vs Union Of India on 12 July, 2010
Court No. - 26 Case :- WRIT - A No. - 20887 of 1994 Petitioner :- Lal Singh Respondent :- Union Of India Petitioner Counsel :- S.A. Azami Respondent Counsel :- S.N.Srivastava,C.S.C.(U.O.I.),R.C.Shukla Hon'ble Anil Kumar,J.
Case has been called out in the revised list.
None is present on behalf of the petitioner whereas Sri R.C.
Shukla, learned counsel for the respondents is present.
Under these circumstances , the Court has no option but to dismiss
the writ petition for want of prosecution.
The writ petition is accordingly dismissed for want of prosecution.
Interim order, if any, stands vacated.
Order Date :- 12.7.2010
dk/-