Court No. - 38 Civil Misc. Recall Appln. No. 114476 of 2010 in Case :- WRIT - C No. - 172 of 2005 Petitioner :- U.P. Avas Evam Vikas Parishad Through Avas Ayukt& Another Respondent :- M/S Virendra Singh & Others Petitioner Counsel :- Vivek Saran Respondent Counsel :- S.C. Hon'ble Shishir Kumar,J.
This is an application for recall of the order dated 3.7.2008. Cause shown is
sufficient. The application is allowed. In view of the aforesaid fact, the order
dated 15.4.2010 as well as the order dated 3.7.2008 dismissing the writ
petition for default is hereby recalled and the writ petition be restored to its
original number.
No order is passed as to costs.
Order Date :- 28.7.2010
V.Sri/-
Court No. – 38
Case :- WRIT – C No. – 172 of 2005
Petitioner :- U.P. Avas Evam Vikas Parishad Through Avas Ayukt& Another
Respondent :- M/S Virendra Singh & Others
Petitioner Counsel :- Vivek Saran
Respondent Counsel :- S.C.
Hon’ble Shishir Kumar,J.
The recall application having been allowed, the writ petition is restored to its
original number.
The case may not be treated as tied up to me.
List it before the appropriate court.
Order Date :- 28.7.2010
V.Sri/-