Allahabad High Court High Court

M/S Purvanchal Palace Belthara … vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
M/S Purvanchal Palace Belthara … vs State Of U.P. & Others on 22 January, 2010
Court No. - 32

Case :- WRIT TAX No. - 1474 of 2006

Petitioner :- M/S Purvanchal Palace Belthara Road, Ballia
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pramod Kumar Gupta
Respondent Counsel :- C.S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble Shashi Kant Gupta,J.

Restoration Application No. 269610 of 2009

Heard the learned counsel for the parties.

Cause shown is sufficient. The order dated 14.9.2009 dismissing the writ
petition for want of prosecution is recalled and the writ petition is restored to
its original number. The interim order is also restored.

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