79 S.B. CIVIL RESTORATION APPLN. NO. 127/2009
IN
S.B. CIVIL WRIT PETITION NO.1665/2006.
Gopal Lal S/o Mithu Lal Chouhan
Vs.
Atma Ram & Ors.
Date of Order :: 11th September 2009.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Ms. Kausar Parveen, for the applicant-petitioner.
....
BY THE COURT:
In view of the personal reasons of the counsel for the
petitioner as stated in the restoration application and for the
requisites having been put-in by 28.04.2008, default in
compliance of the order dated 03.04.2008 is excused; and
dismissal of the writ petition against the unserved respondent
No.1 is recalled but, with the stipulation that the office shall
issue the notices in the writ petition as filed on behalf of the
petitioner in relation to the respondent No.1 and it shall now be
responsibility of the petitioner to get the said respondent No.1
served on or before the next date failing which, of course, the
writ petition shall stand dismissed against the said respondent.
The restoration application stands allowed with the
requirements and observations aforesaid.
(DINESH MAHESHWARI), J.
//Mohan//