Allahabad High Court High Court

Kunta Devi vs The State Of U.P. And Others on 12 January, 2010

Allahabad High Court
Kunta Devi vs The State Of U.P. And Others on 12 January, 2010
Court No. - 5

Case :- WRIT - A No. - 26670 of 1998

Petitioner :- Kunta Devi
Respondent :- The State Of U.P. And Others
Petitioner Counsel :- R.R.Mishra,A. Tiwari,G.K.
Srivastava,M.K.Singh,M.S.Uddin,R.K. Ojha
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Cause shown in the affidavit filed in support of restoration application is
sufficient. The application is allowed. Delay in filing the restoration
application is condoned. The order dated 10.7.2006 dismissing the writ
petition in default is recalled. The writ petition is restored to its original
number.

It shall not be treated as tied-up or part heard.
List in the next cause list before appropriate Bench.
Order Date :- 12.1.2010
KKM