Allahabad High Court High Court

Hari Om Gramodyog Sansthan … vs Smt. Jagdee And 8 Ors. on 11 August, 2010

Allahabad High Court
Hari Om Gramodyog Sansthan … vs Smt. Jagdee And 8 Ors. on 11 August, 2010
Court No. - 11

Case :- FIRST APPEAL FROM ORDER No. - 588 of 2007

Petitioner :- Hari Om Gramodyog Sansthan Nayaganj Kanpur Through Hari
Om
Respondent :- Smt. Jagdee And 8 Ors.
Petitioner Counsel :- Pradeep Kr.Singh

Hon'ble Anil Kumar,J.

None is present on behalf of the appellant.

Sri Angad Kumar Vishwakarma, learned counsel for the respondent is
present.

Under these circumstances, the Court has no option but to dismiss the appeal
for want of prosecution.

Accordingly the appeal is dismissed for want of prosecution.

Interim order, if any, stands vacated.

The office/Registry is directed to remit back the statutory amount deposited
by the appellant at the time of filing of the appeal as well as the amount
deposited in pursuance to the order dated 06.07.2007 to the Tribunal
concerned.

Order Date :- 11.8.2010
Ravi/