Allahabad High Court High Court

Bhola Shanker vs State Of U.P. on 21 January, 2010

Allahabad High Court
Bhola Shanker vs State Of U.P. on 21 January, 2010
Court No. - 53

Case :- CRIMINAL REVISION No. - 633 of 1987

Petitioner :- Bhola Shanker
Respondent :- State Of U.P.
Petitioner Counsel :- V.P. Srivastava,Akhilesh Srivastava
Respondent Counsel :- A.G.A.

Hon'ble Dasu Ram Azad,J.

Heard learned counsel for the applicant. It is stated by the learned counsel for the 

applicant that due to over sight by the clerk of the counsel, the case could not be 

marked in the cause list when it was listed, therefore, the counsel for the applicant 

could   not   appear   before   the   Court   and   the   revision   was   dismissed   for   non­

prosecution on 3.3.2005.

Learned counsel for the applicant has filed restoration application alongwith affidavit. 

The cause shown in the affidavit filed in support of the restoration application is 

sufficient. Order dated 3.3.2005 is hereby recalled. Revison is restored to its original 

number. 

Office to proceed further.

Interim order, if any, granted earlier, is extended till the next date of listing. 

21.1.2010

633/87 (Rev.)
225616/04 n.u.