Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ex.Ct. Dharam Pal vs Union Of India & Ors
2016 Latest Caselaw 1497 Del

Citation : 2016 Latest Caselaw 1497 Del
Judgement Date : 24 February, 2016

Delhi High Court
Ex.Ct. Dharam Pal vs Union Of India & Ors on 24 February, 2016
Author: Hima Kohli
$~R-67
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
+    W.P.(C) 10461/2006
      EX.CT. DHARAM PAL                                 ..... Petitioner
                       Through: None.
                       Versus
      UNION OF INDIA & ORS                      .....Respondents
                       Through: Ms. Saahila Lamba, Advocate
      CORAM:
      HON'BLE MS. JUSTICE HIMA KOHLI
      HON'BLE MR. JUSTICE SUNIL GAUR
                       ORDER

% 24.02.2016

1. The present case has been reflected in the regular cause list since 03.02.2016. However, none has appeared for the petitioner.

2. On 12.2.2016, learned counsel for the respondents was requested to give a written intimation of the pendency of the present case to the counsel for the petitioner. When the matter was taken up on 19.2.2016, the Court was informed that counsel for the petitioner had been duly intimated about the pendency of the present case. Despite the same, none was present for the petitioner on 23.2.2016. Same is the position even today.

3. It appears that the petitioner is not interested in prosecuting the present petition, which is accordingly dismissed in default and for non-prosecution.

HIMA KOHLI, J

SUNIL GAUR, J FEBRUARY 24, 2016/sk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter