Allahabad High Court High Court

Mahatain vs United India Insurance Co. Ltd. on 7 July, 2010

Allahabad High Court
Mahatain vs United India Insurance Co. Ltd. on 7 July, 2010
Court No. - 40

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 55 of 1989

Petitioner :- Mahatain
Respondent :- United India Insurance Co. Ltd.
Petitioner Counsel :- Nar Singh Dixit
Respondent Counsel :- A.K. Goel

Hon'ble Satya Poot Mehrotra,J.

Hon’ble S.C. Agarwal,J.

Case called out in the revised list. None is present for the
appellant.

In the circumstances, the Court has no option, but to dismiss the
Appeal for want of prosecution.

The Appeal is accordingly dismissed for want of prosecution.

Interim order, if any, stands vacated.

Order Date :- 7.7.2010
ss