Court No. - 22 Case :- WRIT TAX No. - 826 of 2008 Petitioner :- Naveen Chandra Gupta Respondent :- State Of U.P. & Others Petitioner Counsel :- Amol Ranjan,M.N. Singh Respondent Counsel :- C.S.C. Hon'ble Bharati Sapru,J.
Cause shown is sufficient; in view of the restoration
application already filed the order dated 5.2.2010 dismissing
the writ petition in default is recalled. The writ petition is
restored to its original position.
This matter may not be treated as tied up or part heard to
me and may be listed before the regular Bench in the next
cause list.
Order Date :- 16.7.2010
S.P.
Order on the Delay Condonation Application No.156368 of 2010
Hon’ble Bharati Sapru,J.
Cause shown is sufficient; delay condoned.
Application allowed.
Order Date :- 16.7.2010
S.P.
Order on the Restoraion Application No.156372 of 2010
Hon’ble Bharati Sapru,J.
Allowed.
For order, see my order of date, passed on the Writ Petition.
Order Date :- 16.7.2010
S.P.