Allahabad High Court
Visolee Prasad vs State Of U.P. Through Secy. on 3 February, 2010
Court No. - 24 Case :- SERVICE SINGLE No. - 993 of 1998 Petitioner :- Visolee Prasad Respondent :- State Of U.P. Through Secy. Petitioner Counsel :- N.N.Jaiswal,G.P. Pandey,R.P. Pandey,Rishi Pandey Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Case called out in the revised list. None responds for the petitioner to
press this petition. The writ petition is quite old and pertains to the year
1998.
Accordingly, the writ petition is dismissed for want of prosecution.
Interim order, if any, stands vacated.
Order Date :- 3.2.2010
lakshman