Allahabad High Court High Court

Satya Bhan Sharma vs State Of U.P. & Others on 13 July, 2010

Allahabad High Court
Satya Bhan Sharma vs State Of U.P. & Others on 13 July, 2010
Court No. - 18

Case :- WRIT - A No. - 26624 of 1996

Petitioner :- Satya Bhan Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.N. Singh
Respondent Counsel :- S.C.,K.M. Misra

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the petitioner to press the present writ petition
even in the revised reading of the list.

The present writ petition filed in the year 1996 is directed against an order of
suspension. It appears that the present writ petition has become infructuous by
passage of time.

Therefore, the present writ petition is dismissed, as having become
infructuous.

Interim order, if any, stands discharged.

(Arun Tandon, J.)

Order Date :- 13.7.2010
Sushil/-