High Court Rajasthan High Court

Bhanwar Lal Verma vs State Of Raj & Anr on 26 October, 2009

Rajasthan High Court
Bhanwar Lal Verma vs State Of Raj & Anr on 26 October, 2009
    

 
 
 

 S.B. Civil Miscellaneous Restoration Application No.734 of 2009.
IN
S.B. Civil Writ Petition No.2787 of 2005.
Bhanwar Lal Verma Vs. State & another

Date of Order      ::::      26/10/2009

Hon'ble Mr. Justice Dalip Singh

Mr. R.N. Mathur,Counsel for the applicant-Petitioner
Mr. K. Verma, Addl.Govt. Counsel for non-applicant-respondents
    ***			

Heard learned counsel for the parties and perused the restoration application.
In the facts and circumstances of the case, as mentioned in the restoration application, I find that there was sufficient cause for the non-appearance of the counsel, when the case was called for hearing.
The restoration application is accordingly allowed. The order dated 08.07.2009 is recalled. S.B. Civil Writ Petition bearing No.2787/2005 is ordered to be restored to its origional number.
The application stands disposed of.

(Dalip Singh) J.

ashok/