Allahabad High Court High Court

Anil Kumar vs Liaqat Ali And Another on 4 August, 2010

Allahabad High Court
Anil Kumar vs Liaqat Ali And Another on 4 August, 2010
Court No. - 21

Case :- WRIT - C No. - 30166 of 2010

Petitioner :- Anil Kumar
Respondent :- Liaqat Ali And Another
Petitioner Counsel :- Dhiraj Srivastava,B.K. Srivastava
Respondent Counsel :- S.C.

Hon'ble V.K. Shukla,J.

On 12.7.2010 this Court has passed following order which is being
extracted below:-

“On 24.5.2010 present matter was directed to be listed on
12.7.2010. Today when the matter has been taken up, adjournment
application has been placed before this court by Sri R.N. Sharma,
Advocate. As this was the date fixed, same will not come to the
rescue of the adjournment application, inasmuch as order is
accordingly self explanatory and clearly provides that the cases
which are part heard, date fixed, peremptorily listed cases, cases
already on the list, case in which more than one counsel appear for
the same party and cases filed prior to 1993 are not adjourned.
Today, Sri R.N. Sharma, Advocate is not present and it has been
informed that Sri Atul Sharma, Advocate has not come to the
court.

Consequently, list this case on 4.8.2010 peremptorily.”

Today when the matter has been taken up, there is adjournment of
cases of Sri R.N. Sharma, Advocate and Sri Atul Sharma,
Advocate and both the counsels are not present.

Consequently, present writ petition is dismissed for want of
prosecution. Interim order granted earlier stands discharged.

Order Date :- 4.8.2010
SR