Allahabad High Court High Court

Pramod Kumar Gupta vs Laxmi Narain Dubey on 27 January, 2010

Allahabad High Court
Pramod Kumar Gupta vs Laxmi Narain Dubey on 27 January, 2010
Court No. - 19

Case :- CIVIL REVISION No. - 23 of 2008

Petitioner :- Pramod Kumar Gupta
Respondent :- Laxmi Narain Dubey
Petitioner Counsel :- Arshad Ahsan Siddiqui
Respondent Counsel :- Dilip Pandey

Hon'ble S.C. Chaurasia,J.

The illness slip has been sent on behalf of Sri A. A. Siddiqui, the learned
counsel for the revisionist.

The learned counsel for the opposite party has submitted that for the last
several dates, Sri Siddiqui is sending illness slip and misusing the process of
the Court, as the interim order has been passed in favour of the revisionist.

The order sheet also indicates that Sri Siddiqui is sending illness slip
continuously on the dates fixed. It is the misuse of the process of the Court.
On the next date of listing, it may not be possible to adjourn the hearing and
the interim order granted in favour of the revisionist may be vacated.

In the interest of justice, list in the next cause list.

Order Date :- 27.1.2010
psd