Allahabad High Court High Court

Munna Lal vs Smt. Munni Devi on 13 January, 2010

Allahabad High Court
Munna Lal vs Smt. Munni Devi on 13 January, 2010
Court No. - 19

Case :- FIRST APPEAL FROM ORDER No. - 799 of 1986

Petitioner :- Munna Lal
Respondent :- Smt. Munni Devi
Petitioner Counsel :- Ashok Kumar,Ashok Khare
Respondent Counsel :- V.S.Singh,A.K. Shukla,Ajay Sharma,Devendra
Tewari,R.K.Gupta,S. Murtaza

Hon'ble Sanjay Misra,J.

The list of final hearing cases has been revised. None appears on
behalf of the appellant to press this appeal in spite of repeated
calls. There is neither any illness slip nor any request for
adjournment has been made. Sri A.K.Shukla, learned counsel for
the respondent is present.

This appeal is of the year1986.

In view of the aforesaid circumstances, this appeal is dismissed for
non prosecution.

Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 13.1.2010
Lbm/-