Allahabad High Court High Court

Indra Bahadur Singh vs Sri Ram & 2 Ors. on 13 January, 2010

Allahabad High Court
Indra Bahadur Singh vs Sri Ram & 2 Ors. on 13 January, 2010
Court No. - 27

Case :- FIRST APPEAL FROM ORDER No. - 713 of 2004

Petitioner :- Indra Bahadur Singh
Respondent :- Sri Ram & 2 Ors.
Petitioner Counsel :- G.P. Mishra
Respondent Counsel :- Sampurna Nand,Sumit Kumar Srivastava

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

C.M.Application No. 592 of 2007

Heard.

Delay in filing application for recall of the order dated 1.12.2006 is condoned.

Cause shown sufficient. The order dated 1.12.2006 is hereby recalled.

Writ petition is restored to its original number.

Order Date :- 13.1.2010
Madhu

Court No. – 27

Case :- FIRST APPEAL FROM ORDER No. – 713 of 2004

Petitioner :- Indra Bahadur Singh
Respondent :- Sri Ram & 2 Ors.

Petitioner Counsel :- G.P. Mishra
Respondent Counsel :- Sampurna Nand,Sumit Kumar Srivastava

Hon’ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Writ petition is restored to its original number vide order of date passed on the
C.M.Application No. 592 of 2007. List in the first week of February, 2010.
Registry shall send lower court record.

Order Date :- 13.1.2010

Madhu