Citation : 2014 Latest Caselaw 845 ALL
Judgement Date : 11 April, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 4 Case :- SERVICE BENCH No. - 380 of 2004 Petitioner :- Ram Dular Singh Respondent :- The State Of U.P.Through Secy Agrculture And 2 Ors Counsel for Petitioner :- Arvind K Sinha Counsel for Respondent :- C.S.C. Hon'ble Devendra Pratap Singh,J.
Hon'ble Zaki Ullah Khan,J.
None appears for the petitioner even in the revised list.
Heard learned Standing Counsel and perused the record.
In view of the facts and circumstances of the case and considering the prayer made in this writ petition, it appears that cause in this writ petition does not survive.
Accordingly, the writ petition is dismissed and the interim order, if any, is vacated.
Order Date :- 11.4.2014
AK
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!