High Court Madhya Pradesh High Court

Union Of India vs Ashok Kumar Tiwari on 22 June, 2010

Madhya Pradesh High Court
Union Of India vs Ashok Kumar Tiwari on 22 June, 2010
                   MCC No.615/2010




 22.6.2010
       Shri Mohan Sausarkar, Advocate for the petitioner.
       Shri Siddhartha Datt, Advocate for the respondents.

This MCC No.615/2010 is filed for the restoration of W.P.
No.5595/2002 which was dismissed on 7.4.2010 in default of
appearance of the petitioner.

It is submitted that the counsel for the petitioner was busy
before another Bench and, therefore, he could not appear when
the case was called and dismissed in default. The application is
supported by the affidavit of Shri Mohan Sausarkar, an advocate of
this case.

` Shri Siddhartha Datt, learned counsel appearing for the
respondents has no objection if Writ Petition No.5595/2002 is
restored to its number.

In view of aforesaid, this MCC No.615/2010 is allowed.
Office is directed to restore Writ Petition No.5595/2002 to
its number and place it before the appropriate Bench for
consideration.





 (Krishn Kumar Lahoti)               (J.K.Maheshwari)
       JUDGE                                  JUDGE


DV