Allahabad High Court
Raza Husain vs State Of U.P. Thru’ Its Secy. … on 30 July, 2010
Court No. - 26 Case :- WRIT - A No. - 14755 of 2004 Petitioner :- Raza Husain Respondent :- State Of U.P. Thru' Its Secy. Education U.P. Lkw. And Others Petitioner Counsel :- A.P. Tewari Respondent Counsel :- C.S.C.,Irshad Ali Hon'ble Anil Kumar,J.
Matter is taken in the revised cause list.
None present on behalf of the petitioner. Sri Ashok Gupta holding brief of Sri
Irshad Ali, learned counsel for the respondents is present.
After hearing the learned counsel for the respondents and going through the
record, it transpires that the present case has been dismissed for want of
prosecution vide order dated 21.10.2009 passed by Hon’ble Sanjay Misra, J.
Further, no recall application has been moved on behalf of the petitioner for
recalling the said order.
Accordingly, the matter is adjourned today.
List again.
Order Date :- 30.7.2010
Krishna/*