Allahabad High Court High Court

Jiya Lal Chauhan vs Sri Vikas Srivastava on 6 January, 2010

Allahabad High Court
Jiya Lal Chauhan vs Sri Vikas Srivastava on 6 January, 2010
Court No. - 22
Case :- CONTEMPT No. - 1207 of 2003
Petitioner :- Jiya Lal Chauhan
Respondent :- Sri Vikas Srivastava
Petitioner Counsel :- Ramesh Pandey,Prashant Singh 'Atal'
Respondent Counsel :- C.S.C.,S.B. Pandey

Hon'ble Satyendra Singh Chauhan,J.

Restored to its original number vide my order of date passed on C.M.
Application No.281 of 2010.

Order Date :- 6.1.2010

RBS/-

C.M. Application No.280 of 2010

In re Criminal Misc. Case No.1207 (C) of 2003

Hon’ble S.S. Chauhan, J.

Heard.

Grounds indicated in the affidavit filed along with the delay condonation
application in moving the recall application are sufficient.
Application is allowed.

The delay in moving the recall application is hereby condoned.
06.01.2010
RBS/-

C.M. Application No.281 of 2010

In re Criminal Misc. Case No.1207 (C) of 2003

Hon’ble S.S. Chauhan, J.

Heard.

Grounds indicated in the affidavit filed along with the restoration/recall
application are sufficient.
Application is allowed.

The order dated 15.09.2009 dismissing the contempt petition for non-
prosecution is hereby recalled and the contempt petition is restored to its
original number.

06.01.2010
RBS/-