Allahabad High Court
Meva Ram Yadav vs Irshad Khan And Others on 4 January, 2010
Court No. - 19 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 385 of 2008 Petitioner :- Meva Ram Yadav Respondent :- Irshad Khan And Others Petitioner Counsel :- D.P.Yadav,Ajendra Kumar Hon'ble Sanjay Misra,J.
The cause list has been revised. None appears on behalf of the appellant to
press this appeal inspite of repeated calls. There is neither any request for
adjournment nor any illness slip of learned counsel for the appellant. It is
accordingly dismissed for non prosecution. Interim order, if any, is vacated.
No order is passed as to costs.
Order Date :- 4.1.2010
Pravin