Allahabad High Court
Tulsi Das Gupta vs State Of U.P. & Another on 14 July, 2010
Court No. - 26 Case :- WRIT - A No. - 1217 of 1993 Petitioner :- Tulsi Das Gupta Respondent :- State Of U.P. & Another Petitioner Counsel :- Dilip Gupta Respondent Counsel :- S.C. Hon'ble Anil Kumar,J.
Matter is taken in the revised cause list.
Present writ petition has been filed by Hon’ble Mr. Justice Dilip Gupta in the
capacity of counsel. After elevation of His Lordship as Hon’ble Judge of this
Court, the Card notice was sent to the petitioner to engage some other
counsel in the matter.
Today, neither petitioner nor any counsel in his behalf has appeared.
In view of the abvoesaid facts, the writ petition petitions is dismissed for want
of prosecution.
Interim order, if any, stands vacated.
Order Date :- 14.7.2010
Ravi/-