Allahabad High Court High Court

Moti Lal Sagar vs The State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Moti Lal Sagar vs The State Of U.P. & Others on 25 January, 2010
Court No. - 27

Case :- WRIT - A No. - 14595 of 1995

Petitioner :- Moti Lal Sagar
Respondent :- The State Of U.P. & Others
Petitioner Counsel :- P.C. Mishra,M.C. Mishra
Respondent Counsel :- I.N.Singh,Ashok Khare,D.N. Dubey,J.S. Tomar,S.
Dwivedi,S.C.,S.C. Dwivedi

Hon'ble Sibghat Ullah Khan,J.

Heard learned counsel for the petitioner applicant. Cause
shown is sufficient. Delay in filing restoration application
is condoned. Restoration application dated 07.12.2009 is
allowed. Order dated 04.11.2008 dismissing the writ
petition in default is set aside. Writ petition is restored.
Order Date :- 25.1.2010
NLY