Allahabad High Court
Nafisul Hasan vs Iii-Addl. District Judge Deoria … on 27 January, 2010
Court No. - 39 Case :- WRIT - C No. - 23213 of 1999 Petitioner :- Nafisul Hasan Respondent :- Iii-Addl. District Judge Deoria And Others Petitioner Counsel :- S.A. Lari Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
Civil Misc. Restoration Application No.254632 of 2009
This is an application for recalling the order dated 1st September,
2009 dismissing the writ petition in default.
I have heard learned counsel for the petitioner/applicant.
In view of the averments made in the affidavit filed in support of
the application, the application is allowed. The order dated 1st
September, 2009 is recalled and the writ petition is restored to its
original number.
Order Date :- 27.1.2010
SK