Allahabad High Court High Court

U.P.Finance Corporation vs Surya Scooters Pvt. Ltd. on 5 January, 2010

Allahabad High Court
U.P.Finance Corporation vs Surya Scooters Pvt. Ltd. on 5 January, 2010
Court No. - 4

Case :- CIVIL REVISION No. - 383 of 1990

Petitioner :- U.P.Finance Corporation
Respondent :- Surya Scooters Pvt. Ltd.

Petitioner Counsel :- V.M. Sahai
Respondent Counsel :- O P Tewari,P.K. Jain,Pradeep Kumar,S.P.
Mehrotra
Hon’ble Krishna Murari, J.

In view of the office report dated 06.10.2009, notices issued to the 

applicant to engage another counsel is deemed to be sufficient 

under the Rules of the Court.

Case called out. No one has appeared on behalf of the applicant 

to press this revision.

Besides, from a perusal of record, the revision appears to have 

become infructuous by efflux of time.

Civil revision, accordingly, stands dismissed.

05.01.2010
VKS/ Cl. Rv. 383/90