Allahabad High Court
Ram Sukh Bhartiya vs State Of U.P.& Others on 29 July, 2010
Court No. - 18 Case :- WRIT - A No. - 1466 of 1997 Petitioner :- Ram Sukh Bhartiya Respondent :- State Of U.P.& Others Petitioner Counsel :- Yogesh Kumar Saxena 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.
The writ petition filed in the year 1997 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 :- 29.7.2010
Puspendra