Court No. - 10 Case :- CONSOLIDATION No. - 329 of 2004 Petitioner :- Dwarika Prasad Respondent :- Deputy Director Of Consolidation,Barabanki And 6 Ors. Petitioner Counsel :- Gyanesh Kumar Singh,Ashok Kumar Verma,Tushar Verma Respondent Counsel :- C.S.C,G.S.Sekarwar Hon'ble Yogendra Kumar Sangal,J.
C.M.Application No. 62290 of 2010
The writ p0etition was dismissed in default on 17.5.2010. Application to
recall the said order was moved. Copy of the same was given to the counsel
for respondent No. 5 and also to the learned standing counsel representing
respondents No. 1 to 3
Learned counsel for petitioner states that respondents No. 4,6 and 7 were not
present in the case when the dismissal order was passed, however, it will be
proper to give them notice of this application. Therefore, petitioner is
directed to take steps of respondents No. 4 ,6 and 7 within seven days and if
steps are taken, issue notice to them to file counter affidavit or objection
within three weeks. Rejoinder affidavit may be filed within next two weeks.
Order Date :- 23.7.2010
R.P/