Allahabad High Court High Court

Ram Achal Singh & Another vs Daljeet Singh & 3 Ors. on 22 July, 2010

Allahabad High Court
Ram Achal Singh & Another vs Daljeet Singh & 3 Ors. on 22 July, 2010
Court No. - 19

Case :- CRIMINAL REVISION No. - 367 of 2008

Petitioner :- Ram Achal Singh & Another
Respondent :- Daljeet Singh & 3 Ors.
Petitioner Counsel :- M.A. Siddiqui
Respondent Counsel :- G.A.

Hon'ble S.C. Chaurasia,J.

(On Crl.Misc. Application No. 27698 of 2010)

List has been revised.

None appears on behalf of opposite parties nos. 1 to 3.

Heard learned counsel for the applicants-revisionists, learned
A.G.A. and perused the record.

This application has been moved for condonation of delay in filing
the application for recall of the order dated 25-11-2009.

No objection has been filed.

Grounds seem to be sufficient. Hence, application is allowed and
the delay in filing the application for recall of the said order is
condoned.

Order Date :- 22.7.2010
AKS

Hon’ble S.C. Chaurasia,J.

(On Crl.Misc. Application No. 27697 of 2010)

List has been revised.

None appears on behalf of opposite parties nos. 1 to 3.

Heard learned counsel for the applicants-revisionists, learned
A.G.A. and perused the record.

This application has been moved for recall of the order dated 25-
11-2009 passed by this court.

No objection has been filed.

Grounds seem to be sufficient. Hence, application is allowed and
the order dated 25-11-2009 is hereby recalled. The crl.revision no.
367 of 2008 is restored to its original number.

Order Date :- 22.7.2010
AKS

Hon’ble S.C. Chaurasia,J.

The Crl. Revision is restored to its original number number vide
order of date passed on Crl.Misc. Application No. 27697 of 2010.

List in the next cause list before the appropriate regular Bench.

Order Date :- 22.7.2010
AKS