Allahabad High Court High Court

Shyam Lal Gupta vs Kailash Nath Gupta on 5 January, 2010

Allahabad High Court
Shyam Lal Gupta vs Kailash Nath Gupta on 5 January, 2010
Court No. - 11

Case :- RENT CONTROL No. - 1 of 2009

Petitioner :- Shyam Lal Gupta
Respondent :- Kailash Nath Gupta
Petitioner Counsel :- U.C. Saxena
Respondent Counsel :- C.S.C.,Rajesh Shukla

Hon'ble Anil Kumar,J.

List revised thrice.

None is present on behalf of the petitioner.
Under these circumstances, the Court has no option but to 
dismiss the writ petition for want of prosecution.
The   writ   petition   is   accordingly   dismissed   for   want   of 
prosecution.

Interim order, if any, stands vacated.

Order Date :- 5.1.2010
Pramod