Allahabad High Court High Court

Chandrika Prasad vs District Magistrate / Collector … on 23 July, 2010

Allahabad High Court
Chandrika Prasad vs District Magistrate / Collector … on 23 July, 2010
Court No. - 10

Case :- MISC. SINGLE No. - 1390 of 2009

Petitioner :- Chandrika Prasad
Respondent :- District Magistrate / Collector Unnao
Petitioner Counsel :- Sanjai Srivastava
Respondent Counsel :- C.S.C.,R.N.Gupta

Hon'ble Yogendra Kumar Sangal,J.

C.M.Application No. 53287 of 2010

C.M.Application No.29652 of 2010

The writ petition was dismissed in default vide order dated
21.10.2009.Application to recall the order was moved on 23.3.2010 with
inordinate delay. An application to condone the delay was also moved.

Learned counsel for petitioner himself has taken responsibility that the case
has been dismissed on his fault. He says that he could not see the cause list
and failed to note the case on the date fixed. He further said that he is a
junior counsel. Copies of both the applications was given to the learned
standing counsel. No objection has been filed.

Seeing the facts and circumstances of the case and considering the request of
counsel for the petitioner, delay in filing the application to recall the order
dated 21.10.2009is hereby condoned and the application to recall the order is
here by allowed.

Let petition be restored to its original number and list in turn.

Order Date :- 23.7.2010
R.P/