Allahabad High Court
Mahesh Prakash Sharma vs The Health Secy., Medical Health & … on 22 July, 2010
Court No. - 26 Case :- WRIT - A No. - 6975 of 1996 Petitioner :- Mahesh Prakash Sharma Respondent :- The Health Secy., Medical Health & Family Welfare, Lko & Anr Petitioner Counsel :- R.P. Mishra Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
By means of the present writ petition, the impugned order dated
15/17.01.1996 (Annexure-10) passed by respondent No. 2 is under
challenged.
Due to efflux of time the relief as claimed by the petitioner cannot be granted
in the present writ petition.
Accordingly, the present writ petition is dismissed as infructuous.
Interim order, if any, stands vacated.
Order Date :- 22.7.2010
Ravi/-