Court No. - 49 Case :- TRANSFER APPLICATION (CRIMINAL) No. - 119 of 2004 Petitioner :- Vinod Kumar Singh Respondent :- Fast Track Court (Additional Session Judge) & Others Petitioner Counsel :- Vineet Singh Sengar Respondent Counsel :- Govt. Advocate Civil Misc. Delay Condonation Application No. 94372 Of 2010. Hon'ble Bala Krishna Narayana, J.
This is an application for condonation of delay in filing the application for
recall of the order dated 3.8.2007 whereby the transfer application was
dismissed for want of prosecution.
I have gone through the application and the affidavit filed in support thereof.
The cause shown for the delay in filing the restoration application, is
sufficient.
The application is allowed, the delay in filing the restoration application for
recall of the order dated 3.8.2007 is condoned.
Dated: 8.7.2010.
HR.
Civil Misc. Restoration Application No. 94376 Of 2010.
Hon’ble Bala Krishna Narayana, J.
This is an application for recall of the order dated 3.8.2007 whereby transfer
application was dismissed for want of prosecution.
I have gone through the application and the affidavit filed in support thereof.
The cause shown for the absence of the counsel, when the case was taken up
in the revised list, is sufficient.
The application is allowed, the order dated 3.8.2007 is recalled and the
transfer application is restored to its original number.
Dated: 8.7.2010.
HR.
Hon’ble Bala Krishna Narayana, J.
The transfer application is restored to its original number vide order of dated
passed on Civil Misc. Restoration Application No. 94376 Of 2010.
List in the next cause list before appropriate Bench.
Dated: 8.7.2010.
HR