Allahabad High Court High Court

Ibrahim Khan vs Rahim Dad Khan on 18 January, 2010

Allahabad High Court
Ibrahim Khan vs Rahim Dad Khan on 18 January, 2010
Court No. - 19
Restoration Application No. 89103 of 2009 In
Case :- SECOND APPEAL No. - 2406 of 1978

Petitioner :- Ibrahim Khan
Respondent :- Rahim Dad Khan
Petitioner Counsel :- S.K.Verma
Respondent Counsel :- Ch.N.A.Khan

Hon'ble Sanjay Misra,J.

Chaudhary N.A. Khan, learned counsel for the respondent prays that this
restoration application be dismissed as withdrawn with liberty to file a proper
application regarding the order dated 31.3.2009.

As prayed this application is dismissed as withdrawn with liberty to file
proper application.

Order Date :- 18.1.2010
vks