Allahabad High Court High Court

Mahendra Nath Tiwari vs Chairman H.O. U.P.Textile Corp. & … on 1 July, 2010

Allahabad High Court
Mahendra Nath Tiwari vs Chairman H.O. U.P.Textile Corp. & … on 1 July, 2010
Court No. - 26

Case :- WRIT - A No. - 1443 of 1993

Petitioner :- Mahendra Nath Tiwari
Respondent :- Chairman H.O. U.P.Textile Corp. & Others
Petitioner Counsel :- M.M.Tripathi
Respondent Counsel :- S.C.,Vinod Misra

Hon'ble Anil Kumar,J.

Case has been called out in the revised list.

None is present on behalf of the petitioner.

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 :- 1.7.2010
dk/-