Allahabad High Court High Court

Roop Narain vs State Of U.P. on 30 July, 2010

Allahabad High Court
Roop Narain vs State Of U.P. on 30 July, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 10326 of 1989

Petitioner :- Roop Narain
Respondent :- State Of U.P.
Petitioner Counsel :- Sita Ram Dwivedi,R.K. Tripathi,R.P. Dwivedi,Sanjeev
Pandey
Respondent Counsel :- C.S.C.,A.K. Mishra,Nisha Srivastava,Surendra
Kumar

Hon'ble Shri Narayan Shukla,J.

C.M.Application No.53982 (w) of 2010

For the reasons stated in the affidavit filed in support of the application, I
hereby allow the application and recall the order dated 28th of January, 2010
and restore the writ petition to its original number.

Since the matter is old one let it be listed before the appropriate court in the
next week itself.

Order Date :- 30.7.2010
Banswar

Hon’ble Shri Narayan Shukla,J.

Writ Petition No.10326 (MS) of 1989

Writ petition is restored to its original number vide my order of date passed
on C.M.A.No.53982 (w) of 2010.

Order Date :- 30.7.2010
Banswar