Allahabad High Court High Court

Dr.Mahesh Kumar Maheshwari vs Allahabad Development Authority … on 4 August, 2010

Allahabad High Court
Dr.Mahesh Kumar Maheshwari vs Allahabad Development Authority … on 4 August, 2010
Court No. - 32
Order on Civil Misc. Restoration Application

In re:-
Case :- WRIT - C No. - 36330 of 1996
Petitioner :- Dr.Mahesh Kumar Maheshwari
Respondent :- Allahabad Development Authority & Another
Petitioner Counsel :- Arun Kumar,B.D. Mandhyan
Respondent Counsel :- J.N.Sharma,S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Heard learned counsel for the parties.
Cause shown is sufficient. Order dated 08-07-2010 dismissing the
writ petition in default is hereby recalled and the writ petition is
restored to its original number.

The case is released and it shall not be treated as tied up or part
heard to this Bench. List in the next cause list before the
appropriate Court.

The application stands allowed.

Order Date :- 4.8.2010
RK/-

Court No. – 32

Case :- WRIT – C No. – 36330 of 1996
Petitioner :- Dr.Mahesh Kumar Maheshwari
Respondent :- Allahabad Development Authority & Another
Petitioner Counsel :- Arun Kumar,B.D. Mandhyan
Respondent Counsel :- J.N.Sharma,S.C.

Hon’ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Restored.

For orders, see our order of date passed on the Civil Misc.
Restoration Application.

Order Date :- 4.8.2010
RK/-