Allahabad High Court
Rajvanshi Tewari vs Sr. Supdt. Of Police, Varanasi And … on 7 July, 2010
Court No. - 18 Case :- WRIT - A No. - 22304 of 1996 Petitioner :- Rajvanshi Tewari Respondent :- Sr. Supdt. Of Police, Varanasi And Another Petitioner Counsel :- Ravi Kant Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Nobody is present on behalf of the writ petitioner even in the revised reading
of the cause list.
This writ petition filed in the year 1993 is directed against suspension. It
appears that the writ petition has become infructuous by efflux of time.
Therefore, the writ petition is dismissed as infructuous.
Interim order, if any, stands discharged.
Order Date :- 7.7.2010
Kpy