Allahabad High Court High Court

Haji Abdul Rehman vs Chief Judicial Magistrate And … on 4 January, 2010

Allahabad High Court
Haji Abdul Rehman vs Chief Judicial Magistrate And … on 4 January, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 6662 of 1989

Petitioner :- Haji Abdul Rehman
Respondent :- Chief Judicial Magistrate And Others
Petitioner Counsel :- H.S. Sahai,A. Mannan,S.P.Shukla
Respondent Counsel :- C.S.C.,Ashok Kumar Bajpai,O.N. Tripathi,Satish
Chandra Mishra

Hon'ble Shri Narayan Shukla,J.

The reasons shown through the affidavit filed in support of the application

appears to be valid, therefore, I hereby recall the order dated 30th of October,
2009.

The application is allowed and the writ petition is restored to its original
number.

4.1.2010
Banswar
CMA No.119886 of 2009
In Re.w.p.6662.MS.1989
Hon’ble Shri Narayan Shukla,J.

The writ petition is restored to its original number vide my order of date
passed on C.M.A.No.119886 (w) of 2009.
List before appropriate Court in the next week.
.w.p.6662.MS.1989

Order Date :- 4.1.2010
Banswar