Allahabad High Court
Munna Lal vs Smt. Munni Devi on 13 January, 2010
Court No. - 19 Case :- FIRST APPEAL FROM ORDER No. - 799 of 1986 Petitioner :- Munna Lal Respondent :- Smt. Munni Devi Petitioner Counsel :- Ashok Kumar,Ashok Khare Respondent Counsel :- V.S.Singh,A.K. Shukla,Ajay Sharma,Devendra Tewari,R.K.Gupta,S. Murtaza Hon'ble Sanjay Misra,J.
The list of final hearing cases has been revised. None appears on
behalf of the appellant to press this appeal in spite of repeated
calls. There is neither any illness slip nor any request for
adjournment has been made. Sri A.K.Shukla, learned counsel for
the respondent is present.
This appeal is of the year1986.
In view of the aforesaid circumstances, this appeal is dismissed for
non prosecution.
Interim order, if any, is vacated.
No order is passed as to costs.
Order Date :- 13.1.2010
Lbm/-