Allahabad High Court
Smt. Jasbir Kaur And Another vs State Of U.P. & Others on 27 January, 2010
Court No. - 33 Case :- WRIT - C No. - 16357 of 2009 Petitioner :- Smt. Jasbir Kaur And Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Harsh Vikram,D.V. Jaiswal Respondent Counsel :- C.S.C. Hon'ble Bharati Sapru, J.
Cause shown is sufficient; in view of the restoration
already filed the order dated 6.8.2009 dismissing the
writ petition in default is recalled. The writ petition is
restored to its original position.
List before the before the regular Court.
This matter may not be treated as tied up or part heard
to me.
Dt/-27.1.2010
S.P.-16357/09