Allahabad High Court
Sri Nause Khan Alias Maiku Khan & … vs Sabir Ali on 13 January, 2010
Court No. - 19 Case :- SECOND APPEAL No. - 1197 of 1998 Petitioner :- Sri Nause Khan Alias Maiku Khan & Another Respondent :- Sabir Ali Petitioner Counsel :- N. Lal Respondent Counsel :- Radhey Shyam Hon'ble Sanjay Misra,J.
The cause list has been revised. None appears on behalf of the
appellant to press this appeal. There is neither any illness slip nor
any request has been made for adjournment. Sri Rahul Sahai,
learned counsel for the respondent is present. Therefore, the appeal
is dismissed for non prosecution.
Interim order, if any, stands vacated.
No order is passed as to costs.
Order Date :- 13.1.2010
vks