Allahabad High Court High Court

Jagdish Rai vs State Of U.P. And Others on 30 July, 2010

Allahabad High Court
Jagdish Rai vs State Of U.P. And Others on 30 July, 2010
Court No. - 35

Case :- WRIT - A No. - 19881 of 2007

Petitioner :- Jagdish Rai
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.N. Rai,S.K. Rai
Respondent Counsel :- C.S.C.

Hon'ble Ran Vijai Singh,J.

Re: C.M. Restoration Application No. 148032 of 2010

This is an application to recall the order dated 21.04.2010 by which the writ
petition was dismissed for want of prosecution.

I have heard counsel for the applicant-petitioner.

Cause shown is sufficient to recall the order dated 21.04.2010. The order
dated 21.04.2010 is recalled. The restoration application is allowed. The writ
petition is restored to its original number.

Order Date :- 30.7.2010
AKSI

Hon’ble Ran Vijai Singh,J.

Restored.

For orders, see order of the date passed on the restoration application.

Order Date :- 30.7.2010
AKSI