Allahabad High Court High Court

U.P. State Sugar Corporation vs H.Teli on 8 January, 2010

Allahabad High Court
U.P. State Sugar Corporation vs H.Teli on 8 January, 2010
Court No. - 30

Case :- WRIT - C No. - 32725 of 1992

Petitioner :- U.P. State Sugar Corporation
Respondent :- H.Teli
Petitioner Counsel :- Ramesh Kumar Shukla,Dr. Y.K.
Srivastava,R.D.Khare,R.K. Srivastava
Respondent Counsel :- R.R.Yadava,Sc

Hon'ble Bharati Sapru,J.

List is revised. Learned counsel for the petitioner is present.

The cause shown is sufficient. The restoration application is
allowed. The order dated 22.10.2009 dismissing the writ
petition in default is recalled and the matter is restored to its
original position. As I am sitting in Tax jurisdiction, the matter
is released and shall be listed before the appropriate bench.

Order Date :- 8.1.2010
rk