Allahabad High Court High Court

Mustaq Ahmad vs Additional Session Judge, F.T.C. … on 8 July, 2010

Allahabad High Court
Mustaq Ahmad vs Additional Session Judge, F.T.C. … on 8 July, 2010
Court No. - 5
C.M.Application No.1149 of 2004 (W)

In re :
Case :- MISC. SINGLE No. - 3476 of 2002

Petitioner :- Mustaq Ahmad
Respondent :- Additional Session Judge, F.T.C. 31st, Barabanki & 2 Ors.
Petitioner Counsel :- Ram Kumar Singh
Respondent Counsel :- Govt. Advocate,Prince Lenin,Raj Mohan Nigam

Hon'ble Vedpal,J.

This is an application for restoration of petition under Section 226 of the
Constitution of India, which was dismissed for non prosecution on 1.5.2003.
The application is duly supported by an affidavit. The grounds shown for the
absence on that date appears sufficient.

Therefore, this application is allowed. Order dated 1.5.2003 is hereby
recalled.

Petition is restored to its original number. Interim order granted on
13.11.2002, is extended till the next date of listing.

List in the next cause list.

Order Date :- 8.7.2010
Mahesh