Allahabad High Court
Binod Baboo Shukla vs State Of U.P. Through Collector … on 9 July, 2010
Court No. - 32 Case :- WRIT - C No. - 30983 of 2001 Restoration Application. Petitioner :- Binod Baboo Shukla Respondent :- State Of U.P. Through Collector Mainpuri And Others Petitioner Counsel :- Gulab Chandra Respondent Counsel :- C.S.C.,Rajiv Joshi Hon'ble R.K. Agrawal,J.
Hon’ble Mrs. Jayashree Tiwari,J.
Heard the learned counsel for the parties.
Cause shown is sufficient. The delay in filing the delay condonation
application is condoned. The order dated 24.11.2009 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 heard before this Bench.
Order Date :- 9.7.2010
samz
Hon’ble R.K. Agrawal,J.
Hon’ble Mrs. Jayashree Tiwari,J.
Restored.
For order see our order of date passed on restoration application.
Order Date :- 9.7.2010
samz