High Court Madhya Pradesh High Court

Ajijuddin @ Ajij vs Secretary The State Of Madhya … on 30 June, 2010

Madhya Pradesh High Court
Ajijuddin @ Ajij vs Secretary The State Of Madhya … on 30 June, 2010
                                   1




                            MCC No.826/2010
30.06.2010

Heard Shri Rahul Kumar Jain, learned counsel for the

petitioner, on the question of admission.

This is an application for restoration of W.P No.5713/2010(S)

dismissed for want of prosecution by order dated 12.5.2010.

It is submitted by the learned counsel for the petitioner that

the aforesaid petition came to be dismissed on account of the fact

that he could not notice the case in the cause list as it was supplied

to him late and as such could not remain present when it was called

up for hearing and due to his absence the petition was dismissed

for want of prosecution. In such circumstances, it is submitted

that the the application for restoration deserves to be allowed.

Having heard the learned counsel for the petitioner and

looking to the fact that the reasons stated in the application for

restoration is bonafide, the same is allowed. The impugned order

dated 12.5.2010 passed in W.P No.5713/2010(S) is recalled and is

directed to be restored to its original number.

This M.C.C stands disposed of.

A copy of this order be placed in the record of W.P
No.5713/2010(S).

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-