Allahabad High Court High Court

Lalji Prasad vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Lalji Prasad vs State Of U.P. & Others on 30 July, 2010
Court No. - 4

Case :- WRIT - C No. - 34555 of 1995

Petitioner :- Lalji Prasad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.S.Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari, J.

Case called out. No one has appeared on behalf of petitioner to
press the writ petition. However, I have perused the record.

By means of this petition, challenge has been made to the recovery
proceedings against the petitioner.

When the petition was presented as fresh, vide order dated
30.11.1995 the petition was directed to be listed in the week
commencing 11th December, 1995.

In the absence of any interim order staying the recovery
proceedings, there is hardly any reason to believe that even after
15 years, the recovery proceedings must not have come to logical
end rendering the petition infructuous.

It is accordingly dismissed.

Order Date :- 30.7.2010
Dcs