1980 INSC 0098 Aditya Prakash Vs Prescribed Authority and Another Civil Appeal No. 1515 of 1970 (Syed M. Fazol Ali, A. D. Koshal JJ) 04.03.1980 JUDGMENT FAZAL ALI, J. ­ 1. Mr Gupta, learned counsel for the appellant states that he withdraws the appeal as it has become infructuous in view of the subsequent action of the Prescribed Authority in issuing fresh notices to all the sons of the original appellant with respect to their lands as well as those left by the said appellant under the provisions of the U.P. Imposition of Ceiling on Land Holdings Act as amended in 1973 and the matter having already becomes final. 2. The appeal is therefore dismissed as withdrawn with no order as to costs.