Allahabad High Court High Court

Ashutosh & Others vs State Of U.P. & Others on 14 July, 2010

Allahabad High Court
Ashutosh & Others vs State Of U.P. & Others on 14 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 475 of 2009

Petitioner :- Ashutosh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajiv Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Agarwal,J.

A restoration application has been filed seeking recall of order dated
31.8.2009 dismissing the writ petition for want of prosecution. The ground for
absence of learned counsel for the petitioners was that his clerk could not
mark the case on the cause list.

The ground is sufficient. The order dated 31.8.2009 is recalled and the writ
petition is restored to its original number. Interim order granted earlier is also
restored.

Learned counsel for the petitioners states that the petitioners and respondent
no.4 have compromised their dispute before the Mediation centre, High Court,
Allahabad and the respondent no.4 is residing with the petitioners. He prays
for listing of this case on 19.7.2010.

In this view of the matter, list this case on 19.7.2010.

The interim order granted earlier to continue till the next date of listing.

Order Date :- 14.7.2010
sfa/