Allahabad High Court High Court

Mohd. Irfan vs Km. Bharti And Another on 4 January, 2010

Allahabad High Court
Mohd. Irfan vs Km. Bharti And Another on 4 January, 2010
Court No. - 19

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 1496 of 2008

Petitioner :- Mohd. Irfan
Respondent :- Km. Bharti And Another
Petitioner Counsel :- Sunil Vashisth

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the appellant to
press this appeal inspite of repeated calls. There is neither any request for
adjournment nor any illness slip of learned counsel for the appellant. It is
accordingly dismissed for non prosecution. Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 4.1.2010
Pravin