Allahabad High Court
Mohd Mustafa vs 3Rd A.D.J. & Others on 27 July, 2010
Court No. - 38 C.M.Appli. No.41145 of 2010 in Case :- WRIT - A No. - 1222 of 1990 Petitioner :- Mohd Mustafa Respondent :- 3rd A.D.J. & Others Petitioner Counsel :- V.K.Barman,H.P. Pandey,Pankaj Burman Respondent Counsel :- S.C.,D.S.M.Tripathi,S.K.Srivastava Hon'ble Shishir Kumar,J.
This is an application for recall of the order dated 15.10.2009.
Sri S. K. Srivasatava, learned counsel for the respondent has informed the
Court that the decree passed in his favour, has already been executed.
In view of the aforesaid facts and circumstances of the case, the writ petition
has become infructuous and this restoration application has also become
infructuous and it is hereby dismissed.
No order as to costs.
Order Date :- 27.7.2010
Pr/-