Allahabad High Court High Court

Mohd. Ishaq Khan vs Wasim Ahmad on 1 February, 2010

Allahabad High Court
Mohd. Ishaq Khan vs Wasim Ahmad on 1 February, 2010
Court No. - 19

Case :- SECOND APPEAL No. - 2332 of 1978

Petitioner :- Mohd. Ishaq Khan
Respondent :- Wasim Ahmad
Petitioner Counsel :- Hyder Hussain
Respondent Counsel :- R. Singh,K.S. Chauhan

Hon'ble Sanjay Misra,J.

Sri Hyder Hussain, learned counsel for the appellants and Sri K.S.
Chauhan, learned counsel for the respondent are present.

Sri Hyder Hussain, learned counsel for the appellants stated that
consolidated proceeding started in the village and as such this
appeal may be dismissed as abated.

In view of the aforesaid submission made by Sri Hyder Hussain,
learned counsel for the appellants, this appeal is dismissed as
abated.

Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 1.2.2010
Sandeep