Allahabad High Court High Court

R.B. Sharma vs Labour Court-Ist Kanpur & Others on 8 January, 2010

Allahabad High Court
R.B. Sharma vs Labour Court-Ist Kanpur & Others on 8 January, 2010
Court No. - 36

Case :- WRIT - C No. - 17435 of 1994

Petitioner :- R.B. Sharma
Respondent :- Labour Court-Ist Kanpur & Others
Petitioner Counsel :- Ak Gupta,B.N. Singh,Sarita Singh
Respondent Counsel :- Sc,B. Sapru,V.B. Singh

Hon'ble Prakash Krishna,J.

This is an application to recall the order dated 12-5-2008 dismising the writ
petition in default.

None is present to oppose the restoration application nor any counter affidavit
has been filed.

Cause shown is sufficient. The order dated 12-5-2008 dismissing the writ
petition in default is recalled. The writ petition is restored to its original
number.

List before the appropriate Bench in the next cause list. It shall not be treated
as tied up or part heard to this Bench.

Order Date :- 8.1.2010
ALS