Allahabad High Court
Raj Nath Singh vs Board Of Director & Others on 4 January, 2010
Court No. - 29 Case :- WRIT - A No. - 888 of 1997 Petitioner :- Raj Nath Singh Respondent :- Board Of Director & Others Petitioner Counsel :- I.R. Singh Respondent Counsel :- S.C.,Vineet Saran Hon'ble Satya Poot Mehrotra,J.
Hon’ble Kashi Nath Pandey,J.
Case called out in the revised list. The Court has waited for some time.
However, none has appeared on behalf of the petitioner. In the circumstances,
the Court has no option but to dismiss the writ petition for want of
prosecution. The writ petition is accordingly dismissed for want of
prosecution.
Interim order, if any, stands vacated.
Order Date :- 4.1.2010
Hsc/