Allahabad High Court High Court

Abdul Kaleem Siddiqui vs Sri Anil Kumar Jaiswal,Assistan … on 18 January, 2010

Allahabad High Court
Abdul Kaleem Siddiqui vs Sri Anil Kumar Jaiswal,Assistan … on 18 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 1389 of 2009

Petitioner :- Abdul Kaleem Siddiqui
Respondent :- Sri Anil Kumar Jaiswal,Assistan Engineer/Sub Divisional
Petitioner Counsel :- Qamrul Hasan
Respondent Counsel :- Amar Jeet Singh Rakhra

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

This is an application for recall of the order dated 6.1.2010 and for restoration
of the case.

Cause shown is sufficient. Application is allowed and order dated 6.1.2010 is
hereby recalled.

The petition is restored to its original number.
18.1.2010.

BLY/­

Hon’ble S.S. Chauhan,J

Petition is restored to its original number vide my order of date passed on the
application for recall of the order and restoration of the case.
List again.

Order Date :- 18.1.2010
BLY