Allahabad High Court High Court

Harish Chandra And Others vs Harshmukhi @ Bittan And Another on 14 July, 2010

Allahabad High Court
Harish Chandra And Others vs Harshmukhi @ Bittan And Another on 14 July, 2010
Court No. - 7

Case :- SECOND APPEAL No. - 197 of 2007

Petitioner :- Harish Chandra And Others
Respondent :- Harshmukhi @ Bittan And Another
Petitioner Counsel :- D.R.Mishra
Respondent Counsel :- Mohiuddin Khan

Hon'ble Dr. Satish Chandra,J.

List has been revised.

None appeared on behalf of the petitioner to press this petition. Sri Mohiuddin
Khan is present for the respondents.
It may be mentioned that the law helps those who are vigilant and not those
who sleep over their rights as per the maxim, “VIGILANTIBUS, ET NON
DORMIENIBUS, JURA SUB VENIUNT”.

The writ petition is dismissed for want of prosecution.
Order Date :- 14.7.2010
VNP/-