M.C.C.No.510/2010
Professor Dr.Harshvardhan Tiwari State of M.P. & others
10.8.2010
Shri J.P.Dhimole, counsel for petitioner.
Shri Mahendra Pateriya, counsel for respondent no.5.
This application is filed for restoration of W.P.No.2071/2003,
which was dismissed in default on 10.3.2010.
The grounds stated in the application is that counsel could not
mark the case in the cause list and because of this mistake he could
not appear in the case when it was called for hearing and dismissed
in default on 10.3.2010. The application is supported by an affidavit
of Shri Ashish Kumar Pathak, an Advocate of this Court.
Prayer made in the application is not opposed by Shri
Mahendra Pateriya, learned counsel appearing for respondent no.5,
who is the contesting party.
Considering aforesaid, in the interest of justice, prayer made in
the application is allowed.
Office is directed to restore W.P.No.2071/2003 to its number
and to list it before the appropriate Bench for consideration.
This M.C.C., stands finally disposed of, with no order as to
costs.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
JUDGE JUDGE
M.