Allahabad High Court High Court

Ramesh Chandra vs Chief Inspector And Another on 9 July, 2010

Allahabad High Court
Ramesh Chandra vs Chief Inspector And Another on 9 July, 2010
Court No. - 25

Case :- WRIT - A No. - 8647 of 1987

Petitioner :- Ramesh Chandra
Respondent :- Chief Inspector And Another
Petitioner Counsel :- K.P.Agarwal
Respondent Counsel :- Sc

Hon'ble Amreshwar Pratap Sahi,J.

The matter has been called out.

I have heard Sri K.P. Agarwal, learned counsel for the
petitioner.

The order dated 18th March, 2010 was passed under the
impression that the recall application is still pending before
the Division Bench whereas the Division Bench had already
passed orders on 5th July, 1996. A copy of the said order
has been placed on record and is appended along with the
application.

In view of this, the order dated 18.03.2010 is recalled.

In view of the aforesaid order, the subsequent order
dismissing the writ petition as infructuous is meaning less.

I have heard Sri K.P. Agarwal on the restoration application
being 17853 of 1996.

Let this application be listed before the appropriate Bench in
the next cause list.

Order Date :- 9.7.2010
Akv