Allahabad High Court High Court

Hans Kumar vs State Of U.P. Meerut & Others on 16 July, 2010

Allahabad High Court
Hans Kumar vs State Of U.P. Meerut & Others on 16 July, 2010
Court No. - 34

Case :- WRIT - C No. - 5959 of 2002

Petitioner :- Hans Kumar
Respondent :- State Of U.P. Meerut & Others
Petitioner Counsel :- P.K. Mishra,Ashutosh Srivastava
Respondent Counsel :- C.S.C.,B. Dayal,B.Malik

Hon'ble Prakash Chandra Verma,J.

Hon’ble S.C. Agarwal,J.

This is an application for recalling the order dated 3.11.2009.

We have perused the application and affidavit filed in support therein.

The reason and ground mentioned therein are satisfactory.

The application is allowed.

The order dated 3.11.09 is hereby recalled. The writ petition is restored to its
original number and status.Interim order, if any, stands restored. If the writ
petition is dismissed second time for non prosecution, it shall not be restored.

Order Date :- 16.7.2010
Gss

Hon’ble Prakash Chandra Verma,J.
Hon’ble S.C. Agarwal,J.

Restored.

For order see order of date passed on restoration application no. 303174 of
2009.

Order Date :- 16.7.2010
Gss