Allahabad High Court High Court

Chinta Mani Tripathi vs U.P. Avas Evam Vikas Parishad And … on 3 August, 2010

Allahabad High Court
Chinta Mani Tripathi vs U.P. Avas Evam Vikas Parishad And … on 3 August, 2010
Court No. - 34

Case :- WRIT - C No. - 5733 of 2004

Petitioner :- Chinta Mani Tripathi
Respondent :- U.P. Avas Evam Vikas Parishad And Others
Petitioner Counsel :- Swapnil Kumar
Respondent Counsel :- Pankaj Mithal,A.S. Rana,Ajit Kumar Rana,N.I.
Jafri,S.C.,Vivek Saran

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Restoration Application :-

This is an application for recall of order dated 05.07.2010,
whereby the writ petition has been dismissed for want of
prosecution.

We have perused the application and the affidavit filed in
support thereof. The cause shown for absence of learned
counsel is sufficient. The application is allowed. The order
dated 05.07.2010 is recalled and the writ petition is restored
to its original number and status.

The application is finally disposed of.

Order Date :- 03.08.2010.

Rks.

Hon’ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.

Writ Petition :-

Restored. For orders, see order of date passed on recall
application no.193306 of 2010.

Order Date :- 03.08.2010.

Rks.

Order Date :- 3.8.2010
Rks.