Allahabad High Court High Court

Ayodhya Prasad vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Ayodhya Prasad vs State Of U.P. & Others on 22 January, 2010
Court No. - 34

Case :- FIRST APPEAL DEFECTIVE No. - 527 of 1998

Petitioner :- Ayodhya Prasad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pankaj Mithal

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

We have heard learned counsel for the appellant and perused the affidavit
accompanying the restoration application and we are of the view that the
reasons given in the affidavit accompanying the restoration application are
sufficient.

The restoration application is accordingly allowed. The order dated 10.3.2003
is hereby recalled.

The appeal is restored to its original number and status.
On Amendment Application

Amendment application is allowed.

Necessary amendment be carried out within a week.

List thereafter.

Order Date :- 22.1.2010
RKS/