Allahabad High Court High Court

Bhuvneshwar Tiwari & Others vs State Of U.P. Thru’ Secy. Social … on 30 July, 2010

Allahabad High Court
Bhuvneshwar Tiwari & Others vs State Of U.P. Thru’ Secy. Social … on 30 July, 2010
Court No. - 26

Case :- WRIT - A No. - 7844 of 2002

Petitioner :- Bhuvneshwar Tiwari & Others
Respondent :- State Of U.P. Thru' Secy. Social Welfare Deptt. Up & Ors.
Petitioner Counsel :- Shashi Kant Gupta,Jai Singh,M.A. Hassain
Respondent Counsel :- C.S.C.,B.N.Singh,H.N.Singh,R.P.Yadav,Vivek
Misra

Hon'ble Anil Kumar,J.

(C.M.A. No. 83604 of 2010)

Heard counsel for the parties and perused the record.

Cause shown in the affidavit filed in support of application for recalling of the
order dated 25.01.2010 by which the present writ petition has been dismissed
in default is sufficient as well as learned Standing standing Counsel has no
objection in case the said order is recalled.
Accordingly, the application is allowed, the order dated 25.01.2010 is
recalled.

Writ petition is restored to its original number.
List again before appropriate bench.

Order Date :- 30.7.2010
Ravi/-

Case :- WRIT – A No. – 7844 of 2002
Hon’ble Anil Kumar,J.

The writ petition is restored to its original number vide order of date passed
on C.M.A. No. 83604 of 2010

Order Date :- 30.7.2010
Ravi/-