Allahabad High Court
Ram Lakhan vs D.M. Mirzapur & Another on 1 February, 2010
Court No. - 3 Case :- WRIT - C No. - 15464 of 2001 Petitioner :- Ram Lakhan Respondent :- D.M. Mirzapur & Another Petitioner Counsel :- K.K.Roy Respondent Counsel :- C.S.C Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
None appeared to press the petition in spite of repeated calls. It seems that the
writ petition has become infructuous by the passage of time as such the
petitioner has lost interest.
Therefore, the writ petition is dismissed as infructuous without imposing any
cost.
Interim order, if any, stands vacated.
Order Date :- 1.2.2010
MAA/-