Allahabad High Court High Court

Lucknow Development Authority … vs Chandi on 20 July, 2010

Allahabad High Court
Lucknow Development Authority … vs Chandi on 20 July, 2010
Court No. - 7

Case :- FIRST APPEAL DEFECTIVE No. - 21 of 2009
Petitioner :- Lucknow Development Authority Through Its Secy. Gomti

Respondent :- Chandi

Petitioner Counsel :- Pankaj Srivastava

Hon’ble Dr. Satish Chandra.J.
List revised.

None is present on behalf of the appellant.

This appeal is listed under Chapter XII Rule 4 of the Rules of the Court.

There is also deficiency of the court-fee in this appeal.

The appeal is dismissed for want of prosecution.
Order Date :- 20.7.2010

VB/-