Allahabad High Court High Court

Union Of India vs Smt. Prabhawati Devi on 23 July, 2010

Allahabad High Court
Union Of India vs Smt. Prabhawati Devi on 23 July, 2010
Court No. - 34

Case :- FIRST APPEAL FROM ORDER No. - 926 of 2003

Petitioner :- Union Of India
Respondent :- Smt. Prabhawati Devi
Petitioner Counsel :- Tarun Verma
Respondent Counsel :- S.S. Dwivedi,S.K. Pandey

Hon'ble Prakash Chandra Verma,J.

Hon’ble Bala Krishna Narayana,J.

Ref:- Civil Misc. Restoration Application No. nil of 2009

This is an application for recall of the order dated 6.7.2009 whereby the First
Appeal From Order was dismissed for want of prosecution.

We have perused the application and affidavit filed in support thereof. The
reasons and grounds mentioned therein are satisfactory. The application is
therefore allowed. The order dated 6.7.2009 is hereby recalled and the First
Appeal From Order is restored to its original number and status.

Order Date :- 23.7.2010
GNY

Hon’ble Prakash Chandra Verma,J.

Hon’ble Bala Krishna Narayana,J.

The First Appeal From Order is restored.

For orders see order on restoration application No. nil of 2009.

Order Date :- 23.7.2010
GNY