Allahabad High Court High Court

Food Corpn. Of India & Others vs Raja Buland Sugar Company Ltd. on 10 May, 2010

Allahabad High Court
Food Corpn. Of India & Others vs Raja Buland Sugar Company Ltd. on 10 May, 2010
Court No. - 6

Case :- FIRST APPEAL No. - 227 of 1978

Petitioner :- Food Corpn. Of India & Others
Respondent :- Raja Buland Sugar Company Ltd.
Petitioner Counsel :- Brij Mohan
Respondent Counsel :- Vinod Swaroop

Hon'ble Prakash Krishna,J.

Notices on restoration application and delay condonation application were
ordered to be issued which have been served on the respondents, as per office
report dated 7-5-2010, but no counter affidavit has been filed nor any body is
present on behalf of the respondents even in the revised list.

Cause shown is sufficient. Delay in filing the restoration application is
condoned. The order dated 3-8-2006, dismissing the appeal for want of
prosecution, is recalled. The appeal is restored to its original number.

Let it be listed before appropriate Bench, if possible, in the next cause list. It
shall not be treated as part heard or tied up to this Bench.

Order Date :- 10.5.2010
ALS