Allahabad High Court
Manoj Kumar vs State Of U.P. Ministry Of … on 22 January, 2010
Court No. - 32 Case :- WRIT TAX No. - 1578 of 2006 Petitioner :- Manoj Kumar Respondent :- State Of U.P. Ministry Of Transport Thru' Its Secy. Petitioner Counsel :- A.D. Saunders,Rakesh Bagga Respondent Counsel :- C.S.C. Hon'ble R.K. Agrawal,J.
Hon’ble Shashi Kant Gupta,J.
Restoration Application No. 248163 of 2009
Heard the learned counsel for the parties.
Cause shown is sufficient. The order dated 27.7.2009 dismissing the writ
petition for want of prosecution is recalled and the writ petition is restored to
its original number.
List in the next cause list before the appropriate Bench. It shall not be treated
as tied up or part heart before this Bench.
Order Date :- 22.1.2010
samz
Hon’ble R.K. Agrawal,J.
Hon’ble Shashi Kant Gupta,J.
Restored.
For order see our order of date passed on restoration application.
Order Date :- 22.1.2010
samz