Allahabad High Court
Aftab Ahmad Khan vs Kallu And Others on 11 August, 2010
Court No. - 4 Case :- WRIT - C No. - 47723 of 2010 Petitioner :- Aftab Ahmad Khan Respondent :- Kallu And Others Petitioner Counsel :- T.B. Pandey Respondent Counsel :- B.L. Yadav Hon'ble Prakash Krishna,J.
The learned counsel for the petitioner could not give any reply as to how the
order passed by the trial Court amounts ‘case decided’ ‘within the meaning of
Section 115 CPC’.
In this view of the matter, the revisional Court was right in holding that
revision is not maintainable. The learned counsel for the petitioner could not
place any material to take a different view of the matter.
The petition is rejected.
Order Date :- 11.8.2010
IB
(Prakash Krishna,J)