Allahabad High Court
Ram Bilas Singh vs State Of U.P. Thru Prin.Secy. Home … on 13 July, 2010
Court No. - 6 Case :- SERVICE SINGLE No. - 889 of 2007 Petitioner :- Ram Bilas Singh Respondent :- State Of U.P. Thru Prin.Secy. Home & 4 Ors. Petitioner Counsel :- H.S. Jain Respondent Counsel :- C.S.C.,Amit Bose Hon'ble Shabihul Hasnain,J.
Heard Sri H.S. Jain, learned counsel for the petitioner and the
learned standing counsel.
The matter is of transfer. The writ petition was filed in the
year. 2007. There is no interim order in this petition. Three
years have passed. The writ petition by efflux of time, has
become infructuous.
The writ petition is dismissed having become infructuous.
Order Date :- 13.7.2010
Sadiq