Court No. - 48 Criminal Misc. Restoration Application No.168945 of 2010 IN Case :- APPLICATION U/S 482 No. - 2362 of 2009 Petitioner :- M/S. Good Choice And Another Respondent :- State Of U.P.And Another Petitioner Counsel :- Vikrant Rana Respondent Counsel :- Govt. Advocate,Pankaj Bharati Hon'ble Ashok Kumar Roopanwal,J.
This is an application for recall of the order dated 14.5.10 by which misc.
application no.2362/09 was dismissed in default of the applicants.
I have heard Mr. Vikrant Rana, learned counsel for the applicants, learned
AGA and perused the record.
Mr. Rana argued that the case went in dismissal as the counsel for the
applicants could not reach well in time as he was busy in another court. This
appears to be a sufficient ground for non-appearance.
Consequently, application is allowed. Order dated 14.5.10 is set aside and
the application mentioned above is restored to its original number.
Order Date :- 4.8.2010
T. Sinha