Allahabad High Court
Smt. Ram Dulari vs Secy. Allahabad Deve. Authority … on 11 January, 2010
Court No. - 3 Case :- WRIT - C No. - 63250 of 2008 Petitioner :- Smt. Ram Dulari Respondent :- Secy. Allahabad Deve. Authority And Others Petitioner Counsel :- Rajiv Sharma Respondent Counsel :- C.S.C.,A.K.Misra,B.K. Ojha,N. Misra Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
Mr. B.K.Ojha, learned Counsel appearing for the respondent, is present.
None appeared to press the petition in spite of repeated calls. It seems that the
writ petition has become infructuous by the passage of time as such the
petitioner has lost interest.
Therefore, the writ petition is dismissed as infructuous without imposing any
cost.
Interim order, if any, stands vacated.
Order Date :- 11.1.2010
MAA/-