Allahabad High Court
Phool Chandra vs State Of U.P. And Others on 2 February, 2010
Court No. - 3 Case :- WRIT - C No. - 46954 of 2008 Petitioner :- Phool Chandra Respondent :- State Of U.P. And Others Petitioner Counsel :- S.C. Tiwari Respondent Counsel :- C.S.C.,V.K. Singh Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
None appeared to press the petition in spite of repeated calls.
It seems that the writ petition has become infructuous by the
passage of time as such the petitioner has lost interest.
Therefore, the writ petition is dismissed as infructuous
without imposing any cost.
Interim order, if any, stands vacated.
Order Date :- 2.2.2010
ank