Allahabad High Court High Court

Hamidullah (D) By L.Rs. And Ors. vs Budhoo And Ors. on 18 July, 2006

Allahabad High Court
Hamidullah (D) By L.Rs. And Ors. vs Budhoo And Ors. on 18 July, 2006
Equivalent citations: 2006 (4) AWC 3816
Author: S Mehrotra
Bench: S Mehrotra


JUDGMENT

S.P. Mehrotra, J.

1. Pursuant to the order dated 11.7.2006, the case is listed today.

2. Case called out in the revised list.

3. Learned Counsel for the parties are not present.

4. A perusal of the orders, dated 29.11.2005. 20.1.2006. 27.1.2006, 21.2.2006, 27.2.2006. 6.3.2006, 20.3.2006 and 11.7.2006 passed on the order-sheet, shows that the case is being repeatedly adjourned either on the illness-slips sent by the learned Counsel for the parties or on account of the learned Counsel for the parties not appearing before the Court even when the case has been taken up in the revised list.

5. In view of the above, the Court has no option but to dismiss the second appeal for want of prosecution.

6. The second appeal is, accordingly, dismissed for want of prosecution.