Citation : 2014 Latest Caselaw 7809 ALL
Judgement Date : 29 October, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 34 Case :- SECOND APPEAL DEFECTIVE No. - 35 of 2006 Appellant :- Sukh Lal Respondent :- Maiku Lal And Another Counsel for Appellant :- Rajnish Kumar Rai Hon'ble Sudhir Agarwal,J.
1. Called in revised. None appeared to press this appeal on behalf of the appellant.
2. In view of the above, the appeal is dismissed for want of prosecution.
3. Interim order, if any, stands vacated.
Order Date :- 29.10.2014
SKS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!