Allahabad High Court High Court

Smt. Kewla vs Board Of Revenue on 4 August, 2010

Allahabad High Court
Smt. Kewla vs Board Of Revenue on 4 August, 2010
Court No. - 19

Case :- MISC. SINGLE No. - 1622 of 1991

Petitioner :- Smt. Kewla
Respondent :- Board Of Revenue

Petitioner Counsel :- M.P.YadaV
Respondent Counsel :- C.S.C.

Hon’ble S.C. Chaurasia J.

List has been revised.

None appears on behalf of the petitioner.

The writ petition is dismissed for want of prosecution.

Interim order, if any, stands Vacated.

Order Date :- 4.8.2010
AKS