Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Allahabad High Court

U.P.S.R.T.Cc. Through Its Regional ... vs State Of U.P. & Others on 22 July, 2010

Author: Anil Kumar

Bench: Anil Kumar

Court No. - 26

Case :- WRIT - A No. - 8501 of 1993

Petitioner :- U.P.S.R.T.Cc. Through Its Regional Manager
Respondent :- State Of U.P. & Others
Petitioner Counsel :- D.K.S.Rathore
Respondent Counsel :- S.C.

Hon'ble Anil Kumar,J.

Case has been called out in the revised list. None is present on behalf of the petitioner. Under these circumstances, the Court has no option but to dismiss the writ petition for want of prosecution. The writ petition is accordingly dismissed for want of prosecution. Interim order, if any, stands vacated. Order Date :- 22.7.2010 Ravi/-