Allahabad High Court
Vivek Kumar Saxena {N-State} vs State Of U.P.Through Secy. on 10 May, 2010
Court No. - 14
Case :- SERVICE SINGLE No. - 4585 of 1999
Petitioner :- Vivek Kumar Saxena {N-State}
Respondent :- State Of U.P.Through Secy.
Petitioner Counsel :- N.K.Pandey
Respondent Counsel :- C.S.C.
Hon’ble Shishir Kumar J.
Learned counsel for the petitioner states that the writ petition has become
infructuous.
It is hereby dismissed as infructuous.
Interim order, if any, stands discharged.
No order as to costs.
Order Date :- 10.5.2010
Mahesh