Allahabad High Court High Court

Qayyam vs Union Of Inida Through The Secy. … on 2 April, 2010

Allahabad High Court
Qayyam vs Union Of Inida Through The Secy. … on 2 April, 2010
Court No. - 20

Case :- HABEAS CORPUS No. - 285 of 2009

Petitioner :- Qayyam
Respondent :- Union Of Inida Through The Secy. Govt. Of India Ministry Of
Petitioner Counsel :- Rakesh Pathak
Respondent Counsel :- G.A.,A.S.G.,Aftab Malik

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Virendra Kumar Dixit,J.

List revised. None is present on behalf of the petitioner. Learned A.G.A. and
learned counsel for Union of India are present.

Learned A.G.A. informs that this habeas corpus writ petition has become
infructuous, and it may be dismissed accordingly.
In view of above this petition is dismissed as having become infructuous.
Order Date :- 2.4.2010

Asha