Allahabad High Court High Court

The Hari Eye Hospital Trust Thru’ … vs Hari Eye Hospital Trust Hathras & … on 5 July, 2010

Allahabad High Court
The Hari Eye Hospital Trust Thru’ … vs Hari Eye Hospital Trust Hathras & … on 5 July, 2010
Court No. - 6

Case :- CIVIL REVISION No. - 64 of 2008

Petitioner :- The Hari Eye Hospital Trust Thru' Secretary Vinod Upadhyay
Respondent :- Hari Eye Hospital Trust Hathras & Others
Petitioner Counsel :- Rakesh Kumar,Pankaj Kumar Shukla
Respondent Counsel :- P.K. Singh,Vishnu Gupta

Hon'ble Prakash Krishna,J.

Cause shown is sufficient. Order dated 14th of September, 2009 dismissing
the revision in default is recalled. The revision is restored to its original
number.

Sri Rakesh Kumar, learned counsel for the applicant, submits that the present
revision is directed against an interlocutory order and the suit has been
decided by now.

In this view of the matter, the present revision has lost its efficacy and has
become infructuous. It is dismissed accordingly.

(Prakash Krishna, J.)

Order Date :- 5.7.2010
LBY