Allahabad High Court
Rakesh Lal Srivastava & Others vs Union Of India & Others on 2 July, 2010
Court No. - 26 Case :- WRIT - A No. - 2345 of 1993 Petitioner :- Rakesh Lal Srivastava & Others Respondent :- Union Of India & Others Petitioner Counsel :- S.K.Dubey Respondent Counsel :- S.C. Hon'ble Anil Kumar,J.
Case has been called out in the revised list.
None is present on behalf of the petitioner.
Under these 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 :- 2.7.2010
Sunil Kr Tiwari