Court No. - 8 Case :- MISC. SINGLE No. - 3521 of 2009 Petitioner :- Subedar Singh Respondent :- State Of U.P.Thorugh Its Secy. Revenue Civil Sectt.Lko. Petitioner Counsel :- Maya Ram Yadav Respondent Counsel :- C.S.C,R.N.Gupta Hon'ble Rakesh Sharma,J.
RE: Delay Condonation Application
Heard learned counsel for the parties.
Cause shown is sufficient.
The delay condonation application is allowed and the delay is condoned.
Order Date :- 2.4.2010
piyush
Hon’ble Rakesh Sharma,J.
RE: Restoration application
Heard learned counsel for the parties.
Cause shown is sufficient.
The restoration application is allowed.
The order dated 13.11.2009 is recalled and the writ petition is restored to its
original number. The interim order, if any, shall stand revived.
Order Date :- 2.4.2010
piyush
Hon’ble Rakesh Sharma,J.
RE: Writ Petition
Writ Petition is restored to its original number.
For order see my order of date passed on restoration applicatoin
Order Date :- 2.4.2010
piyush