Allahabad High Court
Shyam Lal Gupta vs Kailash Nath Gupta on 5 January, 2010
Court No. - 11 Case :- RENT CONTROL No. - 1 of 2009 Petitioner :- Shyam Lal Gupta Respondent :- Kailash Nath Gupta Petitioner Counsel :- U.C. Saxena Respondent Counsel :- C.S.C.,Rajesh Shukla Hon'ble Anil Kumar,J.
List revised thrice.
None is present on behalf of the petitioner.
Under these circumstances, the Court has no option but to
dismiss the writ petition for want of prosecution.
The writ petition is accordingly dismissed for want of
prosecution.
Interim order, if any, stands vacated.
Order Date :- 5.1.2010
Pramod