Allahabad High Court
Nabihen Nisha vs D.D.C., & Others on 23 July, 2010
Court No. - 4 Case :- WRIT - B No. - 26198 of 1991 Petitioner :- Nabihen Nisha Respondent :- D.D.C., & Others Petitioner Counsel :- H.Sn. Tripathi Respondent Counsel :- V.B.L Srivastava,Ajay Srivastava,S.C. Hon'ble Krishna Murari,J.
Cause shown for delay in filing the application is sufficient. The
delay is condoned.
Cause shown in the affidavit filed in support of the restoration
application is sufficient. The restoration application is allowed.
Order dated 8.8.2008 is recalled. The writ petition is restored to its
original number.
Office is directed to list this case before the appropriate Court. It
shall not be treated as tied up or part heard to this Bench.
Order Date :- 23.7.2010
AKJ