Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Allahabad High Court

Gulam Zilani Son Of Mohammad Yusuf vs Abdul Rahman Son Of Mohammad Yusuf And ... on 7 August, 2006

JUDGMENT
 

 S.P. Mehrotra, J.
 

1. List has been revised.

2. Learned Counsel for the defendant-appellant are not present.

3. Sri Sanjeev Kumar holding brief for Sri Shashi Nandan, learned Counsel for the plaintiff-respondent is present.

4. A perusal of the orders dated 16-11-2005,16-12-2005,30-01-2006,06-03-2006,20-03-2006 and 03-04-2006 passed on the Order-Sheet show that the case has been repeatedly adjourned on account of the reasons mentioned in the respective orders passed on the said dates.

5. Pursuant to the order dated 3-4-2006, the case is listed today.

6. As noted above, even though the case has been taken up in the revised list today, still the learned Counsel for the defendant-appellant are not present.

7. In view of the above, there is no option but to dismiss the Second Appeal for want of prosecution.

8. The Second Appeal is accordingly, dismissed for want of prosecution.