Allahabad High Court High Court

Smt. Neenu vs State Of U.P. Thru’ Secry. Civil … on 18 January, 2010

Allahabad High Court
Smt. Neenu vs State Of U.P. Thru’ Secry. Civil … on 18 January, 2010
Court No. - 3

Case :- WRIT - C No. - 46 of 2007

Petitioner :- Smt. Neenu
Respondent :- State Of U.P. Thru' Secry. Civil Supplies And
Others
Petitioner Counsel :- A.K. Gupta
Respondent Counsel :- C.S.C.

Hon'ble Amitava Lala,J.

Hon’ble Shri Kant Tripathi,J.

Since Mr. A.K. Gupta, learned counsel appearing for the petitioner
has contended before us that his client is not responding, therefore,
it can be safely presumed that the purpose of making this writ
petition has been sub-served. Hence, the writ petition has become
infructuous.

The writ petition is accordingly dismissed as infructuous without
imposing any cost.

Interim order, if any, stands vacated.

Order Date :- 18.1.2010
Sandeep