Allahabad High Court High Court

Raghuvar & Others vs Ramveer & Another on 27 July, 2010

Allahabad High Court
Raghuvar & Others vs Ramveer & Another on 27 July, 2010
Court No. - 1

Case :- SECOND APPEAL DEFECTIVE No. - 141 of 2008

Petitioner :- Raghuvar & Others
Respondent :- Ramveer & Another
Petitioner Counsel :- Taha Bin Islam,R.B. Islam
Respondent Counsel :- R.K. Pandey

Hon'ble Rakesh Tiwari,J.

In this case it has been submitted by the learned counsel at the Bar that Sri
Taha Bin Ishlam one of the learned counsel for the appellant is no more but
from the cause list it appears that an illness slip has been sent on behalf of Sri
Taha Bin Ishlam, Advocate. Illness slip of a dead person can not be taken
cognizance by the Court. Sri R.B. Ishlam, the other counsel for the appellant
is also not present when the case is taken up in the revised list.

The appeal is dismissed for non-prosecution. Stay order, if any, stands
vacated.

Order Date :- 27.7.2010

CPP/-