Allahabad High Court High Court

Harsh Kapoor vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Harsh Kapoor vs State Of U.P. & Others on 2 April, 2010
Court No. - 6
CIVIL MISC. RECALL/RESTORATION APPLICATION NO.22350 OF
2010

IN
Case :- WRIT - C No. - 33192 of 2009

Petitioner :- Harsh Kapoor
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K. D. Tiwari
Respondent Counsel :- C. S. C.,P. K. Singh

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

List has been revised. None is present to oppose the restoration application .

This is an application to recall the order dated 19.1.2010, whereby the writ
petition was dismissed in default.

Cause shown is sufficient. The order dated 19.1.2010 is hereby recalled. The
writ petition is restored to its original.

Let the matter be listed before the appropriate Bench. It shall not be treated as
tied up or part heard to this Bench.

Order Date :- 2.4.2010

NS