Allahabad High Court
M/S Projects And Development … vs State Of U.P. Thru’ Secretary … on 14 July, 2010
Court No. - 6 Case :- WRIT - C No. - 40430 of 2010 Petitioner :- M/S Projects And Development India Ltd. Respondent :- State Of U.P. Thru' Secretary Deptt. Of Labour & Others Petitioner Counsel :- Jamal Khan Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
Having heard the learned counsel for the petitioner, I am not inclined to
interfere in the present writ petition.
The office has reported that the writ petition is barred by laches of three years
and 10 days. There is no satisfactory explanation. Even otherwise also, the
present writ petition is directed against an interlocutory order.
It is dismissed summarily.
Order Date :- 14.7.2010
IB
(Prakash Krishna,J)