Allahabad High Court
Harsh Kapoor vs State Of U.P. & Others on 2 April, 2010
Court No. - 6 CIVIL MISC. RECALL/RESTORATION APPLICATION NO.22350 OF 2010 IN Case :- WRIT - C No. - 33192 of 2009 Petitioner :- Harsh Kapoor Respondent :- State Of U.P. & Others Petitioner Counsel :- K. D. Tiwari Respondent Counsel :- C. S. C.,P. K. Singh Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
List has been revised. None is present to oppose the restoration application .
This is an application to recall the order dated 19.1.2010, whereby the writ
petition was dismissed in default.
Cause shown is sufficient. The order dated 19.1.2010 is hereby recalled. The
writ petition is restored to its original.
Let the matter be listed before the appropriate Bench. It shall not be treated as
tied up or part heard to this Bench.
Order Date :- 2.4.2010
NS