Allahabad High Court High Court

Mrs.Shalini Rastogi vs Union Of India … on 2 July, 2010

Allahabad High Court
Mrs.Shalini Rastogi vs Union Of India … on 2 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5486 of 2004

Petitioner :- Mrs.Shalini Rastogi
Respondent :- Union Of India Thro.Secy.Ministry Of Health Family New
Delhi
Petitioner Counsel :- Jai Deep Narain Mathur
Respondent Counsel :- C.S.C.,Dipak Seth

Hon'ble Devi Prasad Singh,J.

Hon’ble Rakesh Sharma,J.

Shri Mudit Agarwal holding brief of Shri J.N.Mathur learned counsel for the
petitioner submits that he has no instruction to prosecute the present case.
Accordingly, writ petition is dismissed for non-prosecution.

Order Date :- 2.7.2010
Madhu