Court No. - 34 Case :- FIRST APPEAL DEFECTIVE No. - 528 of 1998 Petitioner :- Abdul Quayum & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Pankaj Mithal Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Hon’ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
We have heard learned counsel for the appellant and perused the affidavit
accompanying the restoration application and we are of the view that the
reasons given in the affidavit accompanying the restoration application are
sufficient.
The restoration application is accordingly allowed. The order dated 10.3.2003
is hereby recalled.
The appeal is restored to its original number and status.
On Amendment Application
Amendment application is allowed.
Necessary amendment be carried out within a week.
List thereafter.
Order Date :- 22.1.2010
RKS/