Allahabad High Court High Court

The Board Of Management Mahila … vs State Of U.P.Through Secy. on 2 August, 2010

Allahabad High Court
The Board Of Management Mahila … vs State Of U.P.Through Secy. on 2 August, 2010
Court No. - 1

Case :- MISC. BENCH No. - 1706 of 1998

Petitioner :- The Board Of Management Mahila Mahavidyalaya Kanpur
Respondent :- State Of U.P.Through Secy.
Petitioner Counsel :- P.S.Baghel,H.G.S.Parihar
Respondent Counsel :- C.S.C.,V.K.Shahi

Hon'ble Pradeep Kant,J.

Hon’ble Shri Narayan Shukla,J.

Civil Misc. Application No.39049 of 2010
This is an application for recall of the order dated 22.5.2008, dismissing the
writ petition for non-prosecution.

No objection has been filed against this application.
The application is allowed. The order dated 22.5.2008 is recalled. Writ
Petition is restored to its original number.
Put up tomorrow before the appropriate Bench.
Counsel for the petitioner shall inform counsel for other side in writing about
this order.

2.8.2010
Tripathi