Allahabad High Court High Court

Baashir Khan vs N.I.A. on 5 January, 2010

Allahabad High Court
Baashir Khan vs N.I.A. on 5 January, 2010
Court No. - 11

C.M.A.No.3257 of 2006

In

Case :- FIRST APPEAL FROM ORDER No. - 157 of 1987

Petitioner :- Baashir Khan
Respondent :- N.I.A.
Petitioner Counsel :- Mohd. Arif Khan
Respondent Counsel :- B.K. Saxena

Hon'ble Anil Kumar,J.

Heard learned counsel for the parties.

An application for recall of order dated 10.1.2005 supported by an affidavit
has been filed.

Cause shown in the affidavit is sufficient. As such the order dated 10.1.2005
dismissing the appeal in default is hereby recalled.

The appeal is restored to its original number.

Order Date :- 5.1.2010
Pramod

Case :- FIRST APPEAL FROM ORDER No. – 157 of 1987

Hon’ble Anil Kumar, J.

Appeal is restored to its original number vide order of date passed on C.M.
Application No.3257 of 2006.

Office is directed to submit the report with regard to service upon respondent
nos. 2 to 4.

Appearance has already been put in by Sri Aanand Mohan, Advocate.

Order Date :- 5.1.2010
Pramod