Allahabad High Court High Court

State Of U.P.Through Prin Secy … vs Ambrish Kumar on 15 July, 2010

Allahabad High Court
State Of U.P.Through Prin Secy … vs Ambrish Kumar on 15 July, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 1111 of 2003

Petitioner :- State Of U.P.Through Prin Secy Irrgation And 2 Ors.
Respondent :- Ambrish Kumar
Petitioner Counsel :- C.S.C
Respondent Counsel :- C.S.C.,P.N.Gupta,S.K. Dalela

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.
List has been revised.

None appeared on behalf of the petitioner to press this petition.
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’.

The writ petition is dismissed for want of prosecution.
Order Date :- 15.7.2010
Shahnaz