Allahabad High Court High Court

Smt. Jasbir Kaur And Another vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Smt. Jasbir Kaur And Another vs State Of U.P. & Others on 27 January, 2010
Court No. - 33

Case :- WRIT - C No. - 16357 of 2009

Petitioner :- Smt. Jasbir Kaur And Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Harsh Vikram,D.V. Jaiswal
Respondent Counsel :- C.S.C.
Hon'ble Bharati Sapru, J.

Cause shown is sufficient; in view of the restoration
already filed the order dated 6.8.2009 dismissing the
writ petition in default is recalled. The writ petition is
restored to its original position.
List before the before the regular Court.
This matter may not be treated as tied up or part heard
to me.

Dt/-27.1.2010
S.P.-16357/09