Allahabad High Court High Court

Mohd. Farookh vs Pratap Narain Jaiswal on 27 July, 2010

Allahabad High Court
Mohd. Farookh vs Pratap Narain Jaiswal on 27 July, 2010
Court No. - 7

Case :- CIVIL REVISION No. - 30 of 2005

Petitioner :- Mohd. Farookh
Respondent :- Pratap Narain Jaiswal
Petitioner Counsel :- Anurag Srivastava

Hon'ble Dr. Satish Chandra,J.

List has been revised.

None appeared on behalf of the revisionist to press this revision.
It may be mentioned that the law helps those who are vigilant and not
those who sleep over their rights as per the maxim, “VIGILANTIBUS,
ET NON DORMIENIBUS, JURA SUB VENIUNT”.
The revision is dismissed for want of prosecution.
Order Date :- 27.7.2010
KS/