Allahabad High Court High Court

Harish Chandra Sharma vs State on 30 July, 2010

Allahabad High Court
Harish Chandra Sharma vs State on 30 July, 2010
Court No. - 26

Case :- WRIT - A No. - 15586 of 1993

Petitioner :- Harish Chandra Sharma
Respondent :- State
Petitioner Counsel :- S.A.Lari,Rajiv Singh
Respondent Counsel :- S.P.Pandey,Radhey Shyam Dwivedi,S.C.

Hon'ble Anil Kumar,J.

(C.M.A. No. 53229 of 2006)
Heard counsel for the parties and perused the record.
Cause shown in the affidavit filed in support of the application for
condonation of delay is sufficient.
Delay is condoned.

Accordingly, application is allowed.
Order Date :- 30.7.2010
Ravi/-

Case :- WRIT – A No. – 15586 of 1993
Hon’ble Anil Kumar,J.

(C.M.A. No.53224 of 2006)

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 02.09.2004 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 order dated02.09.2004 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. – 15586 of 1993
Hon’ble Anil Kumar,J.

The writ petition is restored to its original number vide order of date passed
on C.M.A. No. 53224 of 2006.

Order Date :- 30.7.2010
Ravi/-