Court No. - 24 Case :- MISC. BENCH No. - 6628 of 2010 Petitioner :- Shailendra Kumar Ojha Respondent :- State Of U.P., Thru. Prin. Secy.,Home & Others Petitioner Counsel :- Ram Kumar Mishra Respondent Counsel :- G.A. Hon'ble Rajiv Sharma,J.
Hon’ble Raj Mani Chauhan,J.
This Court, while entertaining the instant writ petition, vide order dated
16.7.2010, directed the petitioner to deposit Rs.7000/- so that notice could be
issued to the opposite party No.4-Seenu for her appearance before this Court
to show her willingness as to whether she wants the matter may be settled
through Mediation Centre.
As per office report dated 7.8.2010, in compliance of the order dated
16.7.2010, neither petitioner has taken steps for service to opposite party No.4
nor deposited the amount of Rs.7000/-.
Learned Counsel for the petitioner submits that he has got no instruction.
The writ petition is, therefore, dismissed for want of prosecution. Interim
order dated 16.7.2010 stands vacated.
Order Date :- 11.8.2010
Ajit/-