Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Kumar And Anr. vs State Of U.P. And 3 Others
2018 Latest Caselaw 2421 ALL

Citation : 2018 Latest Caselaw 2421 ALL
Judgement Date : 7 September, 2018

Allahabad High Court
Manish Kumar And Anr. vs State Of U.P. And 3 Others on 7 September, 2018
Bench: Kaushal Jayendra Thaker



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 2
 

 
Case :- WRIT - C No. - 63378 of 2015
 

 
Petitioner :- Manish Kumar And Anr.
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Ravi Sahu
 
Counsel for Respondent :- C.S.C.,Babu Lal Ram
 

 
Hon'ble Dr. Kaushal Jayendra Thaker,J.

1.     This petition was filed in the year 2015 seeking protection. Learned counsel for petitioners is absent.

2.     It appears that after passing interim order, the purpose of filing of this petition has outlived  its utility during this period of three years and hence neither the petitioners nor their counsel have appeared today.

3.     In that view of the matter, as the interim relief is already been granted, it is presumed that the State would have granted them protection.

4.     With these observations, this petition is partly allowed. No order as to costs.

Order Date :- 7.9.2018

Mukesh

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter