Allahabad High Court High Court

Satpal And Others vs Addl. Distt Magistrate (F & … on 4 August, 2010

Allahabad High Court
Satpal And Others vs Addl. Distt Magistrate (F & … on 4 August, 2010
Court No. - 6

Case :- WRIT - C No. - 49296 of 2008

Petitioner :- Satpal And Others
Respondent :- Addl. Distt Magistrate (F & R)/Collector And Others
Petitioner Counsel :- H.N. Sharma,Waseem A. Hashmi
Respondent Counsel :- C.S.C.,A.R. Dubey,Shobhit Dubey

Hon'ble Prakash Krishna,J.

The writ petition was dismissed in default on 27th February, 2009. An
application to restore the writ petition was filed, which was dismissed on 30th
April, 2010. Sri. A.R. Dubey, learned counsel for the respondents submits that
the petitioner has intentionally not filed the rejoinder affidavit in the main writ
petition and got the earlier restoration dismissed in default. To judge the
bonafide of the petitioners, the petitioners are required to pay a sum of Rs.
5000/- as cost. The cost shall be paid to Shri Baburam Lal, learned standing
counsel posted in the Court within a period of one month.

List this petition after one month.

(Prakash Krishna, J)

Order Date :- 4.8.2010
MK/