Allahabad High Court
Vishwanath vs U.P.State Food And Essential … on 29 July, 2010
Court No. - 38 Case :- WRIT - A No. - 20646 of 1997 Petitioner :- Vishwanath Respondent :- U.P.State Food And Essential Commodities Corporation And Ors Petitioner Counsel :- L.P.Tiwari Respondent Counsel :- S.C. Hon'ble Shishir Kumar,J.
Learned counsel for the respondent Sri Sri Kant Shukla is present.
This is a case of suspension of 1997.
By efflux of time, the writ petition has become infructuous.
Therefore, it is being dismissed as infructuous.
Interim order, if any, is hereby discharged.
No order as to costs.
Order Date :- 29.7.2010
Meenu