Allahabad High Court High Court

Bashir Ahmad @ B. Anshari vs Union Of India & Others on 2 April, 2010

Allahabad High Court
Bashir Ahmad @ B. Anshari vs Union Of India & Others on 2 April, 2010
Court No. - 22

Case :- WRIT - A No. - 53538 of 2009

Petitioner :- Bashir Ahmad @ B. Anshari
Respondent :- Union Of India & Others
Petitioner Counsel :- A.N. Agrawal,Amrit Lal Yadav
Respondent Counsel :- A.S.G.I.,Dhananjay Awasthi

Hon'ble Ran Vijai Singh,J.

Civil Misc.Restoration Application No.34392 of 2009 is taken up for orders.

This is an application to recall the order dated 08.01.2010 by which the writ
petition was dismissed for want of prosecution.

I have heard Sri Amrit Lal Yadav learned counsel for the petitioner and Sri
Dhirendra Mohan Chaudhary learned counsel appearing for the respondent.

Cause shown is sufficient to recall the order dated 08.01.2010. The order
dated 08.01.2010 is recalled. The restoration application is allowed. The writ
petition is restored to its original number.

Dt.02.04.2010
PKB

Hon’ble Ran Vijai Singh,J.

Restored.

For orders see order of date passed on the restoration application no.34392 of
2009.

Order Date :- 2.4.2010
PKB