Citation : 2012 Latest Caselaw 2145 ALL
Judgement Date : 24 May, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 9 Case :- MISC. SINGLE No. - 760 of 1995 Petitioner :- Mahendra Pratap Respondent :- State Of U.P. And Others Petitioner Counsel :- Vishal Singh Respondent Counsel :- C S C Hon'ble Vishnu Chandra Gupta,J.
List revised.
None present for petitioner.
Learned Standing Counsel states that this writ petition has become infructuous.
Accordingly, petition is dismissed as infructuous.
Interim order, if any, is vacated.
Order Date :- 24.5.2012
S. Kumar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!