Allahabad High Court
Kishore Kumar Gupta vs Phool Chand Jaiswal And Another on 27 January, 2010
Court No. - 19 Case :- CIVIL REVISION No. - 40 of 2007 Petitioner :- Kishore Kumar Gupta Respondent :- Phool Chand J aiswal And Another
Petitioner Counsel :- Govind Saran Nigam
Hon’ble S.C. Chaurasia J.
Sri Govind Saran Nigam, the learned counsel for the revisionist submits that
this revision has become infructuous as the main cause has been decided
finally.
The revision is dismissed as having become infructuous.
Order Date :- 27.1.2010
psd