Allahabad High Court High Court

Satish Chadra Ghildial vs State Of U.P. Thru. Sece Awas Evam … on 27 January, 2010

Allahabad High Court
Satish Chadra Ghildial vs State Of U.P. Thru. Sece Awas Evam … on 27 January, 2010
Court No. - 14

Case :- SERVICE SINGLE No. - 3089 of 1991

Petitioner :- Satish Chadra Ghildial
Respondent :- State Of U.P. Thru. Sece Awas Evam Vikas And
Others
Petitioner Counsel :- Ashok Nigam
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 in spite of repeated calls. There
is neither any illness slip nor any request for adjournment has been
made.

This writ petition is of the year 1991.

In view of the aforesaid circumstances, this writ petition is
dismissed for non prosecution.

Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 27.1.2010
Lbm/-