Allahabad High Court
Smt. Samina Zaidi, S/O-Shri … vs State Of U.P. Thru. Secretary, … on 30 July, 2010
Court No. - 27 Case :- SERVICE SINGLE No. - 6137 of 2009 Petitioner :- Smt. Samina Zaidi, S/O-Shri Muenuddin, Respondent :- State Of U.P. Thru. Secretary, Primary Education, Petitioner Counsel :- R.C.Gupta Respondent Counsel :- C.S.C.,D.R.Mishra Hon'ble Devi Prasad Singh,J.
CMA No.1700 of 2010: Application for Recall of Order dated 12.10.2009
passed by Hon’ble Mr. Justice D.P. Singh Dismissing the Petition in Default/
Non-prosecution.
Cause shown seems to be sufficient.
The application is allowed. The order is recalled. Petition is restored to its
original number subject to cost of Rs.500.00 to be deposited in this Court
within two weeks from today which shall be remitted to the Library of Avadh
Bar Association.
In case, cost is deposited the petition be listed before the appropriate Bench in
the next cause list.
Order Date :- 30.7.2010
Rajneesh)