Allahabad High Court High Court

Jai Pal Singh vs State Of U.P.Through Secy … on 2 July, 2010

Allahabad High Court
Jai Pal Singh vs State Of U.P.Through Secy … on 2 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4149 of 2005

Petitioner :- Jai Pal Singh
Respondent :- State Of U.P.Through Secy Tranport And 3 Ors
Petitioner Counsel :- Anil K Pandey,Ramesh Kumar Dwivedi
Respondent Counsel :- C.S.C.,Veena Sinha

Hon'ble Satyendra Singh Chauhan,J.

Case called out in the revised list. No one is present on behalf of the
petitioner to press this petition.
The writ petition is accordingly dismissed for non-prosecution.
Interim order, if any, stands vacated.
Order Date :- 2.7.2010
RBS/-

Hon’ble Satyendra Singh Chauhan,J.
After the case was dismissed for non-prosecution and before signing the
order, a restoration application has been moved by the counsel for the
petitioner and prays that the case may be restored to its original number.
Application is allowed.

List the petition in the next cause list.

Order Date :- 2.7.2010
RBS/-