Allahabad High Court High Court

Smt Ram Rachcha Sharma vs State Of U.P.& Others on 21 January, 2010

Allahabad High Court
Smt Ram Rachcha Sharma vs State Of U.P.& Others on 21 January, 2010
Court No. - 39

Case :- WRIT - A No. - 32100 of 1991

Petitioner :- Smt Ram Rachcha Sharma
Respondent :- State Of U.P.& Others
Petitioner Counsel :- S. Ferman Ahmad Naqvi,K.S.Singh,Pankaj
Shukla
Respondent Counsel :- S.C.

Hon'ble Dilip Gupta,J.

Civil Misc. Delay Condonation Application No.225679 of 2009:

This application has been filed for condoning the delay in filing
the restoration application.

In view of the averments made in the affidavit filed in support of
the application under Section 5 of the Limitation Act, I am
satisfied that the applicant was prevented by sufficient cause from
preferring the Restoration Application within the period of
limitation.

The application is, accordingly, allowed.

Civil Misc. Restoration Application No.225682 of 2009:

This application has been filed for recalling the order dated 30th
June, 2008 by which the Writ Petition was dismissed in default.

I have heard learned counsel for the applicant and the learned
counsel appearing for the respondents.

In view of the averments made in the affidavit filed in support of
the application, the application is allowed. The order dated 30th
June, 2009 is recalled and the Writ Petition is restored to its
original number.

Order Date :- 21.1.2010
GS