Allahabad High Court
Laxmi Narayan vs State Of U.P. & Others on 6 July, 2010
Court No. - 26 Case :- WRIT - A No. - 2386 of 1996 Petitioner :- Laxmi Narayan Respondent :- State Of U.P. & Others Petitioner Counsel :- R.B. Singh Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
Shri R.B. Singh, learned counsel for the petitioner submits that the
present writ petition has become infructuous due to efflux of time.
He further submits that the same be dismissed as infructuous.
Learned Standing Counsel has no objection in this regard.
In view of the above said fact, the writ petition is dismissed as
infructuous.
Interim order, if any, stands vacated.
Order Date :- 6.7.2010
Ravi/-