Allahabad High Court High Court

Shiv Pal Singh vs Commandant, 33Rd Battalion … on 2 August, 2010

Allahabad High Court
Shiv Pal Singh vs Commandant, 33Rd Battalion … on 2 August, 2010
Court No. - 26

Case :- WRIT - A No. - 27028 of 1997

Petitioner :- Shiv Pal Singh
Respondent :- Commandant, 33rd Battalion P.A.C. Babina Road, Jhansi &
Ors.
Petitioner Counsel :- Ram Kumar Nigam
Respondent Counsel :- C.S.C.

Hon'ble Devendra Kumar Arora,J.

List has been revised.

None appears on behalf of the petitioner to press this writ petition nor any
adjournment/ engagement slip has been received on behalf of the petitioner’s
counsel.

Writ petition relates to the year 1997.

It may be mentioned that the law helps those who are vigilant and not those
who sleep over their rights as per the maxim, “VIGILANTIBUS, ET NON
DORMIENIBUS, JURA SUB VENIUNT”.

Writ petition is dismissed for want of prosecution.
Order Date :- 2.8.2010
Suresh