Citation : 2013 Latest Caselaw 4873 ALL
Judgement Date : 2 August, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 9 Case :- WRIT - C No. - 55561 of 2012 Petitioner :- Rajendra Prasad Respondent :- State Of U.P.And Others Counsel for Petitioner :- S.K. Pandey Counsel for Respondent :- C.S.C. Hon'ble Satya Poot Mehrotra,J.
Hon'ble Anjani Kumar Mishra,J.
Sri S.K. Pandey, learned counsel for the petitioner states that the present Writ Petition has become infructuous, and the same may be dismissed as such.
In view of the statement made, the Writ Petition is dismissed as having become infructuous.
Interim order, if any, stands vacated.
Order Date :- 2.8.2013
Priyanka
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!