Allahabad High Court High Court

Anil Kumar Srivastava vs Union Of India & Another on 22 January, 2010

Allahabad High Court
Anil Kumar Srivastava vs Union Of India & Another on 22 January, 2010
Court No. - 32

Case :- WRIT TAX No. - 375 of 2007

Petitioner :- Anil Kumar Srivastava
Respondent :- Union Of India & Another
Petitioner Counsel :- Tarun Agrawal,Ravi Kant
Respondent Counsel :- A.S.G.I.,A.Nigam,Addl. S.G. Of India,Ajay
Bhanot,Dr. A.K. Nigam,S.Chopra

Hon'ble R.K. Agrawal,J.

Hon’ble Shashi Kant Gupta,J.

Restoration Application No. 223866 of 2009

Heard the learned counsel for the parties.

Cause shown is sufficient. The order dated 12.8.2009 dismissing the writ
petition for want of prosecution is recalled and the writ petition is restored to
its original number.

List in the next cause list before the appropriate Bench. It shall not be treated
as tied up or part heart before this Bench.

Order Date :- 22.1.2010

samz

Hon’ble R.K. Agrawal,J.

Hon’ble Shashi Kant Gupta,J.

Restored.

For order see our order of date passed on restoration application.

Order Date :- 22.1.2010
samz