Allahabad High Court High Court

Shankar Lal & Others vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Shankar Lal & Others vs State Of U.P. & Others on 25 January, 2010
Court No. - 26

Case :- WRIT - A No. - 41829 of 1992

Petitioner :- Shankar Lal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.N. Shukla
Respondent Counsel :- S.C.

Hon'ble Shishir Kumar,J.

By order dated 25.8.1992, Joint Registrar had pointed out the
deficiency of Rs.1680/- in payment of court fee. The petitioners
were directed to remove the defect and to pay the court fee so that
the writ petition may be registered and order may be passed. There
is nothing on record to show that the deficiency in the court fee has
been made good. There is no order on the order-sheet as well as on
the writ petition.Further the simplicitor relief has been granted for
a writ of mandamus. It appears that if the petitioners were working
during the penedency of the writ petition, their claim must have
been considered for the purpose of relief claimed in the writ
petition.

In view of the office report, the writ petition is hereby dismissed.

Interim order, if any , stands discharged.

No order is passed as to costs.

Order Date :- 25.1.2010
V.Sri/-