Allahabad High Court
Vinai Prakash Srivastava And … vs State Of U.P. Through Prin. Secy. … on 15 July, 2010
Court No. - 2 Case :- SERVICE BENCH No. - 583 of 2004 Petitioner :- Vinai Prakash Srivastava And Another Respondent :- State Of U.P. Through Prin. Secy. Deptt. Of Agriculture Petitioner Counsel :- Upendra Nath Misra Respondent Counsel :- C.S.C.,A.P.Singh,Akhilesh Kalra,Alok Mathur 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