Allahabad High Court
Rama Kant vs Lucknow Development Authority on 14 July, 2010
Court No. - 24 Case :- MISC. SINGLE No. - 2466 of 1991 Petitioner :- Rama Kant Respondent :- Lucknow Development Authority Petitioner Counsel :- Mohd.Wasim Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
List is being revised.
Neither learned Counsel for the petitioner is present nor there is any
request for passing over or adjournment of the case.
On perusal of the records, it reflects that when writ petition was listed on
4.1.2000, the order for dismissal in non-prosecution was transcribed but
the said order did not bear signature of Hon’ble Judge and as such, the
case has listed today in the cause list.
Since the writ petition is quite old and learned Counsel for the petitioner
is not present, as such, it is dismissed for want of prosecution.
Order Date :- 14.7.2010
Ajit/-