Allahabad High Court High Court

Salik Ram Shukla vs State Of U.P. And Others on 29 January, 2010

Allahabad High Court
Salik Ram Shukla vs State Of U.P. And Others on 29 January, 2010
Court No. - 14

Case :- SERVICE SINGLE No. - 4372 of 1991

Petitioner :- Salik Ram Shukla
Respondent :- State Of U.P. And Others
Petitioner Counsel :- P.P.Srivastava
Respondent Counsel :- C S C

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition. There is no illness slip nor any
mention to pass over the matter today. Learned Standing Counsel
for the respondents is present.

Learned Standing Counsel has submitted that this writ petition is
filed against an order of suspension and due to efflux of time this
writ petition has become infructuous.

In view of the aforesaid submission this writ petition is dismissed
as infructuous.

Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 29.1.2010
Pravin