Allahabad High Court
Lucknow Development Authority … vs Chandi on 20 July, 2010
Court No. - 7 Case :- FIRST APPEAL DEFECTIVE No. - 21 of 2009 Petitioner :- Lucknow Development Authority Through Its Secy. Gomti Respondent :- Chandi
Petitioner Counsel :- Pankaj Srivastava
Hon’ble Dr. Satish Chandra.J.
List revised.
None is present on behalf of the appellant.
This appeal is listed under Chapter XII Rule 4 of the Rules of the Court.
There is also deficiency of the court-fee in this appeal.
The appeal is dismissed for want of prosecution.
Order Date :- 20.7.2010
VB/-