Allahabad High Court
Hari Bansh vs D.D.C. on 22 January, 2010
Court No. - 5 Case :- WRIT - B No. - 7238 of 1985 Petitioner :- Hari Bansh Respondent :- D.D.C. Petitioner Counsel :- R.S.Misra,Rajeev Mishra Respondent Counsel :- Ramesh Chandra,P.P.Chaudhry,S.C. Hon'ble Sabhajeet Yadav,J.
Cause shown in the affidavit filed in support of restoration application is
sufficient. The application is allowed. Delay in filing the restoration
application is condoned. The order dated 9.9.2009 dismissing the writ petition
in default is recalled. The writ petition is restored to its original number.
List in the next cause list.
Order Date :- 22.1.2010
KKM