Allahabad High Court High Court

Smt. Nirmala vs Ramu & Others on 9 August, 2010

Allahabad High Court
Smt. Nirmala vs Ramu & Others on 9 August, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 14 of 1990

Petitioner :- Smt. Nirmala
Respondent :- Ramu & Others
Petitioner Counsel :- Raghubans Sahai

Hon'ble Ashok Srivastava,J.

Illness application of Sri Raghubans Sahai, learned counsel for the applicant-
revisionist has been made thrice. Today again illness application has been
filed.Therefore, it is a case of four adjournments on account of illness. No
more adjournment will be granted.

Let it appear in the next cause list under the heading for orders.

If the learned counsel appearing for the applicant-revisionist is ill perpetually,
in that case a fresh counsel has to be engaged or alternative arrangement will
be made for the purpose of expediting the hearing of the matter on the next
date. In further, if more than one counsel is available, Court will expect that
the counsel, who is not ill, will proceed with matter. It is clearly understood
that in case of failure even thereafter the Court will proceed even in his or
their absence.

Order Date :- 9.8.2010
Naresh