Allahabad High Court High Court

Suray Pal Sharma vs State Of U.P. & Others on 9 July, 2010

Allahabad High Court
Suray Pal Sharma vs State Of U.P. & Others on 9 July, 2010
Court No. - 27

Case :- MISC. SINGLE No. - 3537 of 1987

Petitioner :- Suray Pal Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- B.B.Rai,C.K. Seth,Jitendra Kumar,R.C.Rai
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

C.M.Application No.13954 of 2005

Cause shown sufficient. The order dated 20.9.2005 is recalled. Writ petition
is restored to its original number.

Order Date :- 9.7.2010
Madhu

Court No. – 27

Case :- MISC. SINGLE No. – 3537 of 1987

Petitioner :- Suray Pal Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- B.B.Rai,C.K. Seth,Jitendra Kumar,R.C.Rai
Respondent Counsel :- C.S.C.

Hon’ble Devi Prasad Singh,J.

Writ petition is restored to its original number vide order of date passed on
the C.M.Application No.13954 of 2005

Order Date :- 9.7.2010
Madhu