Allahabad High Court High Court

Sukhbashi Lal vs Nand Kishorse & Others on 9 August, 2010

Allahabad High Court
Sukhbashi Lal vs Nand Kishorse & Others on 9 August, 2010
Court No. - 19

Case :- SECOND APPEAL No. - 3013 of 1978

Petitioner :- Sukhbashi Lal
Respondent :- Nand Kishorse & Others
Petitioner Counsel :- M.C.Dwivedi
Respondent Counsel :- Dhan Prakash

Hon'ble Pankaj Mithal,J.

The counsel who had filed this appeal on behalf of the appellant is no more.
Therefore, office had sent a notice to the appellant by registered post to
engage another counsel. The notice was sent at the address given in the memo
of appeal by the appellant himself. The Postal Department has returned the
notice with the endorsement that the address is incomplete.

The appeal is of the year 1978. The appellant has failed to keep track of the
appeal and has not engaged any counsel after the death of his earlier counsel,
it means he is no longer interested in prosecuting the appeal. The notice
cannot be served upon him for want of complete address for which he himself
is responsible.

List has been revised. No one has appeared on behalf of the appellant.

In view of the facts and circumstances the appeal is dismissed for want of
prosecution.

Order Date :- 9.8.2010
piyush