Allahabad High Court High Court

Yogesh Kr. vs Addl. Collector on 9 July, 2010

Allahabad High Court
Yogesh Kr. vs Addl. Collector on 9 July, 2010
Court No. - 21

Case :- WRIT - C No. - 22805 of 1989

Petitioner :- Yogesh Kr.
Respondent :- Addl. Collector
Petitioner Counsel :- Virendra Singh,B. Dayal,V. Sahai
Respondent Counsel :- S.C.,V. Singh

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Cause shown in the affidavit filed in support of condonation
application as well as restoration application, it has been
mentioned on account of fault of clerk of concerned counsel, the
case could not be marked and as such on the date when it was
called out, no one has entered appearance to assist the Court. The
averments furnished in paragraph in 4,5,6 and 7 of the affidavit in
this regard constitutes sufficient cause. In such situation and in this
background restoration application is treated to have been filed
well within time. Delay is condoned cause mentioning for non
appearance constitutes sufficient cause. Consequently order dated
31.7.08 is hereby recalled. Writ petition is restored to its original
number.

List this case in the next cause list.

Order Date :- 9.7.2010
SR