Allahabad High Court High Court

Shri Niwas Yadava vs State Of Up & Others on 3 August, 2010

Allahabad High Court
Shri Niwas Yadava vs State Of Up & Others on 3 August, 2010
Court No. - 18

Case :- WRIT - A No. - 22027 of 1996

Petitioner :- Shri Niwas Yadava
Respondent :- State Of Up & Others
Petitioner Counsel :- Radha Mohan Pandey
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the writ petitioner even in the revised reading
of the cause list.

The writ petition filed in the year 1996 is directed against an order of transfer.

The writ petition has become infructuous by passage of time. It is dismissed
accordingly.

Interim order, if any, stands discharged.

Order Date :- 3.8.2010
Puspendra