Allahabad High Court High Court

S.K. Verma vs State Of U.P. on 12 August, 2010

Allahabad High Court
S.K. Verma vs State Of U.P. on 12 August, 2010
Court No. - 39

Case :- WRIT - A No. - 19959 of 1993

Petitioner :- S.K. Verma
Respondent :- State Of U.P.
Petitioner Counsel :- U.K. Saxena
Respondent Counsel :- S.C.,Raj Kumar Tiwari

Hon'ble Dilip Gupta,J.

Civil Misc. Delay Condonation Application No.285130 of 2009

I have heard learned counsel for the parties.

In view of the averments made in the affidavit filed in support of
the application under Section 5 of the Limitation Act, I am
satisfied that the applicant/petitioner was prevented by sufficient
cause from preferring the application within the period of
limitation. The application is, accordingly, allowed.

Civil Misc. Restoration/Recall Application No.285135 of 2009

This is an application for recalling the order dated 19th August,
2008 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 19th
August, 2008 is recalled and the writ petition is restored to its
original number.

Order Date :- 12.8.2010
SK