Allahabad High Court High Court

Lal Chand Yadav vs Incharge Officer And Others on 5 July, 2010

Allahabad High Court
Lal Chand Yadav vs Incharge Officer And Others on 5 July, 2010
Court No. - 26

Case :- WRIT - A No. - 19165 of 2003

Petitioner :- Lal Chand Yadav
Respondent :- Incharge Officer And Others
Petitioner Counsel :- Lallnji
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

(C.M. Restoration Application No. 124191 of 2008)

Heard learned counsel for the parties.

Cause shown in the affidavit filed in support of the application for restoration
of the application is sufficient.

Application is allowed. The order dated 5.10.2005 is recalled and the writ
petition is restored to its original number.

Order Date :- 5.7.2010
dk/-

Hon’ble Anil Kumar,J.

(Delay Condonation Application No. 124186 of 2008)

Heard learned counsel for the parties.

Cause shown in the affidavit filed in support of Delay Condonation
Application is sufficient.

Application is allowed. Delay is condoned.

Order Date :- 5.7.2010
dk/-Civl Misc. Writ Petition No. 19165 of 2003

Hon’ble Anil Kumar,J.

Petition is restored to its original number vide order of date passed on C.M.
Restoration Application No. 124191 of 2008.

Order Date :- 5.7.2010
dk/-Civl Misc. Writ Petition No. 19165 of 2003