Allahabad High Court High Court

Smt. Jayanti Tripathi vs Union Of India & Others on 28 January, 2010

Allahabad High Court
Smt. Jayanti Tripathi vs Union Of India & Others on 28 January, 2010
Court No. - 32

Case :- WRIT - C No. - 49890 of 2009

Petitioner :- Smt. Jayanti Tripathi
Respondent :- Union Of India & Others
Petitioner Counsel :- Akhilesh Singh
Respondent Counsel :- A.S.G.I.,Sanjiv Singh

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard counsel for the parties.

Cause shown is sufficient. The order dated 5.1.2010 dismissing the
writ petition for want of prosecution is hereby recalled. The Restoration
Application No. 3703 of 2010 dated 6.1.2010 is allowed and the writ
petition is restored to its original number.

It may now be listed on its turn before the appropriate Court and shall
not be treated as tied-up or part-heard and shall also stand released
from the order of assignment, if any.

Order Date :- 28.1.2010
AM/-