Allahabad High Court
U.P. State Food And Essential … vs State Of U.P. & Others on 16 July, 2010
Court No. - 26 Case :- WRIT - A No. - 10924 of 1996 Petitioner :- U.P. State Food And Essential Commodities Employees Respondent :- State Of U.P. & Others Petitioner Counsel :- A.K.Misra Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
Case called out in the revised list.
None appears on behalf of the petitioner to press the writ petition.
I have heard Sri Shrikant Shukla, learned counsel for opposite parties no. 2
and 3 and perused the record.
By means of the writ petition , the petitioner has challenged the impugned
order of transfer.
Due to efflux of time , the present writ petition has now become infructuous.
Accordingly the writ petition is dismissed as infructuous.
Interim order , if any, stands vacated.
Order Date :- 16.7.2010
dk/-