Allahabad High Court High Court

Wazahul Quamar And Another vs State Of U.P.And Others on 20 July, 2010

Allahabad High Court
Wazahul Quamar And Another vs State Of U.P.And Others on 20 July, 2010
Court No. - 9

Case :- WRIT - C No. - 1944 of 2004

Civil Misc. Restoration Application No. 87684 of 2010

Petitioner :- Wazahul Quamar And Another
Respondent :- State Of U.P.And Others
Petitioner Counsel :- S.P. Shukla,R.P. Mishra
Respondent Counsel :- C.S.C.,Gyendra Kumar Singh

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

We have heard learned counsel for the parties.

Cause shown in the affidavit filed in support of restoration application is
sufficient. Application is allowed. Order dated 22.2.2010 is recalled. The writ
petition is restored to its original number. Interim order granted is also
restored.

List this case in the next cause list before appropriate bench. It shall not be
treated as tied-up or part-heard with this bench.

Order Date :- 20.7.2010
SC