Allahabad High Court
Subhash Chandra Sonkar vs State Of U.P. And Others on 13 July, 2010
Court No. - 18 Case :- WRIT - A No. - 26372 of 1996 Petitioner :- Subhash Chandra Sonkar Respondent :- State Of U.P. And Others Petitioner Counsel :- Prem Prakash Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Nobody is present on behalf of the petitioner to press the present writ petition
even in the revised reading of the list.
The present writ petition filed in the year 1996 is directed against an order of
suspension. It appears that the present writ petition has become infructuous by
passage of time.
Therefore, the present writ petition is dismissed, as having become
infructuous.
Interim order, if any, stands discharged.
(Arun Tandon, J.)
Order Date :- 13.7.2010
Sushil/-