Court No. - 4 Case :- CIVIL REVISION No. - 205 of 1988 Petitioner :- Vipin Kumar Respondent :- Smt.Murat Ram
Petitioner Counsel :- H.S. Nigam,S.S. Nigam
Respondent Counsel :- K.N. Tripathi
Hon’ble Krishna Murari, J.
Case called out. No one has appeared on behalf of either of the
parties to press the revision.
Order sheet indicates that vide order dated 30th January, 2009, the
matter was directed to be listed after two weeks to enable the
learned counsel for the parties to ascertain as to whether the
matter survives any further.
Since no one is present, therefore, it appears that either the matter
has become infructuous or the applicant is not interested in
prosecuting the civil revision.
The civil revision, accordingly, stands dismissed for want of
prosecution.
07.01.2010
VKS/ C.R. 205/88