High Court Madhya Pradesh High Court

Kourav Samaj vs The State Of Madhya Pradesh on 30 March, 2011

Madhya Pradesh High Court
Kourav Samaj vs The State Of Madhya Pradesh on 30 March, 2011
                W.A. No. 1430/2010

     Kaurav Samaj, Bhopal             State of M.P.& ors.




30.03.2011

None for the appellant.

There is default on the part of the appellant that he has not
filed the application for condonation of delay. From the perusal of
the office note, this appeal is barred by 49 days.

On 24.1.2011 and on 28.2.2011, prayer was made by the
appellant to allow some time to make the default good, but inspite
of this, defaults have not been made good.

As none is appearing for the appellant, this appeal is
dismissed for want of prosecution.



  (Krishn Kumar Lahoti)              (Smt. Sushma Shrivastava)
        Judge                                Judge


gn