Allahabad High Court High Court

Madal Lal And Others vs State Of U.P. And Another on 9 August, 2010

Allahabad High Court
Madal Lal And Others vs State Of U.P. And Another on 9 August, 2010
Court No. - 27
Ref:- Civil Misc. Restoration Application No. 109263 of 2010
Case :- WRIT - A No. - 25850 of 2005
Petitioner :- Madal Lal And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Naveen Srivastava,Pankaj Sharma
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Cause shown in the affidavit filed in support of restoration application is
sufficient. The application is allowed. The order dated 20.04.2009 dismissing
the writ petition in default is recalled. The writ petition is restored to its
original number.

List in the next cause list before appropriate Bench.
Order Date :- 9.8.2010
Kamlesh Maurya

Hon’ble Sabhajeet Yadav,J.

Restored.

For order see my order of date passed on restoration application.

Order Date :- 9.8.2010
Kamlesh Maurya

Court No. – 27

Ref:- Civil Misc. Restoration Application No. 164733 of 2010
Case :- WRIT – A No. – 25850 of 2005

Petitioner :- Madal Lal And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Naveen Srivastava,Pankaj Sharma
Respondent Counsel :- C.S.C.

Hon’ble Sabhajeet Yadav,J.

In view of order of date passed on restoration application No. 109263 of 2010,
no order is required in this application.

Order Date :- 9.8.2010
Kamlesh Maurya