Allahabad High Court High Court

Kailash Chand vs Laxami Narain on 18 January, 2010

Allahabad High Court
Kailash Chand vs Laxami Narain on 18 January, 2010
Court No. - 19

Case :- SECOND APPEAL No. - 2211 of 1978

Petitioner :- Kailash Chand
Respondent :- Laxami Narain
Petitioner Counsel :- Prakash Gupta
Respondent Counsel :- R.P.Goel,Manish Goyal

Hon'ble Sanjay Misra,J.

List of old cases to be taken up at 2.00 P.M. 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.

This appeal is of the year1978.

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 :- 18.1.2010
Lbm/-