Allahabad High Court
Mohd. Shabbir And Another vs State Of U.P.And Others on 21 July, 2010
Court No. - 34 Case :- WRIT - C No. - 51328 of 2004 Petitioner :- Mohd. Shabbir And Another Respondent :- State Of U.P.And Others Petitioner Counsel :- Suresh Chandra Dwivedi,M.A.Abbasi Respondent Counsel :- C.S.C.,Dr. Abida Syed,R.K.Pandey Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
This writ petition has been rendered to be infructuous by efflux of time.
The writ petition is dismissed accordingly.
Interim order, if any, stands vacated.
However, it is provided that if the petitioner is still aggrieved he is at liberty
to file a fresh writ petition.
Order Date :- 21.7.2010
GNY