Allahabad High Court High Court

Krishna Kumar vs Avas Commissioner & Others on 23 July, 2010

Allahabad High Court
Krishna Kumar vs Avas Commissioner & Others on 23 July, 2010
Court No. - 34

Case :- WRIT - C No. - 6545 of 2002

Petitioner :- Krishna Kumar
Respondent :- Avas Commissioner & Others
Petitioner Counsel :- K.D. Tewari
Respondent Counsel :- Vinay Khare,G.K. Pandey,S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble S.C. Agarwal,J.

Delay Condonation Application U/s 5 of Limitation Act :-

This is an application for condonation of delay in filing the restoration
application. We have perused the application and the affidavit filed in
support thereof. The reasons and grounds mentioned therein are
satisfactory. The application is therefore allowed. The delay, if any, in
filing the restoration application is condoned.

Order Date :- 23.07.2010.

Rks.

Hon’ble Prakash Chandra Verma,J.
Hon’ble S.C. Agarwal,J.

Restoration Application :-

This is an application for recall of the order dated 23.10.2009 by
which the writ petition was dismissed for want of prosecution. We have
perused the application and the affidavit filed in support thereof. The
reasons and grounds mentioned therein are satisfactory. The
application is therefore allowed. The order dated 05.10.2009 is hereby
recalled and the writ petition is restored to its original number and
status.

Order Date :- 23.07.2010.

Rks.

Hon’ble Prakash Chandra Verma,J.
Hon’ble S.C. Agarwal,J.

Writ Petition :-

Restored.

For orders, see on the restoration application no.279238 of 2009.

Order Date :- 23.7.2010
Rks.