Allahabad High Court High Court

Ravi Kumar vs The Union Of India And Others on 5 August, 2010

Allahabad High Court
Ravi Kumar vs The Union Of India And Others on 5 August, 2010
Court No. - 26

Case :- WRIT - A No. - 23154 of 2007

Petitioner :- Ravi Kumar
Respondent :- The Union Of India And Others
Petitioner Counsel :- Shyamji Gaur
Respondent Counsel :- A.S.G.I.,Rajeshwar Singh Yadav

Hon'ble Devendra Kumar Arora,J.

List has been revised.

None appears on behalf of the petitioner to press this writ petition
nor any adjournment/engagement slip has been received on behalf
of the petitioner’s counsel.

It may be mentioned that the law helps those who are vigilant and
not those who sleep over their rights as per the maxim,
“VIGILANTIBUS, ET NON DORMIENIBUS, JURA SUB
VENIUNT”.

Writ petition is dismissed for want of prosecution.

Order Date :- 5.8.2010
Shiraz