Allahabad High Court
U.P.Finance Corporation vs Surya Scooters Pvt. Ltd. on 5 January, 2010
Court No. - 4 Case :- CIVIL REVISION No. - 383 of 1990 Petitioner :- U.P.Finance Corporation Respondent :- Surya Scooters Pvt. Ltd.
Petitioner Counsel :- V.M. Sahai
Respondent Counsel :- O P Tewari,P.K. Jain,Pradeep Kumar,S.P.
Mehrotra
Hon’ble Krishna Murari, J.
In view of the office report dated 06.10.2009, notices issued to the
applicant to engage another counsel is deemed to be sufficient
under the Rules of the Court.
Case called out. No one has appeared on behalf of the applicant
to press this revision.
Besides, from a perusal of record, the revision appears to have
become infructuous by efflux of time.
Civil revision, accordingly, stands dismissed.
05.01.2010
VKS/ Cl. Rv. 383/90