Allahabad High Court High Court

Naveen Chandra Gupta vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
Naveen Chandra Gupta vs State Of U.P. & Others on 16 July, 2010
Court No. - 22

Case :- WRIT TAX No. - 826 of 2008

Petitioner :- Naveen Chandra Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Amol Ranjan,M.N. Singh
Respondent Counsel :- C.S.C.

Hon'ble Bharati Sapru,J.

Cause shown is sufficient; in view of the restoration
application already filed the order dated 5.2.2010 dismissing
the writ petition in default is recalled. The writ petition is
restored to its original position.
This matter may not be treated as tied up or part heard to
me and may be listed before the regular Bench in the next
cause list.

Order Date :- 16.7.2010
S.P.

Order on the Delay Condonation Application No.156368 of 2010

Hon’ble Bharati Sapru,J.

Cause shown is sufficient; delay condoned.
Application allowed.

Order Date :- 16.7.2010
S.P.

Order on the Restoraion Application No.156372 of 2010
Hon’ble Bharati Sapru,J.

Allowed.

For order, see my order of date, passed on the Writ Petition.

Order Date :- 16.7.2010
S.P.