Allahabad High Court High Court

Lalji Verma vs Union Of India Through Its Secy … on 15 July, 2010

Allahabad High Court
Lalji Verma vs Union Of India Through Its Secy … on 15 July, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 1497 of 2004

Petitioner :- Lalji Verma
Respondent :- Union Of India Through Its Secy Posts And 6 Ors
Petitioner Counsel :- Hament K Misra
Respondent Counsel :- Dipak Seth,K.D.Nag

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.
List has been revised.

None appeared on behalf of the petitioner to press this petition.
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’.

The writ petition is dismissed for want of prosecution.
Order Date :- 15.7.2010
Shahnaz