Allahabad High Court
Smt Rekha Singh Tomar vs Vice Chairman, A.D.A. & Others on 23 July, 2010
Court No. - 32 Case :- WRIT - C No. - 18277 of 2002 Restoration Application Petitioner :- Smt Rekha Singh Tomar Respondent :- Vice Chairman, A.D.A. & Others Petitioner Counsel :- Indrasen Singh Respondent Counsel :- A.K. Mishra,S.C. Hon'ble R.K. Agrawal,J.
Hon’ble Mrs. Jayashree Tiwari,J.
Heard the learned counsel for the parties.
Cause shown is sufficient. The order dated 30.3.2010 dismissing the writ
petition for want of prosecution is recalled and the writ petition is restored to
its original number. The interim order is also restored.
List in the next cause list before the appropriate Bench. It shall not be treated
as tied up or part heard before this Bench.
Order Date :- 23.7.2010
samz
Hon’ble R.K. Agrawal,J.
Hon’ble Mrs. Jayashree Tiwari,J.
Restored.
For order see our order of date passed on restoration application.
Order Date :- 23.7.2010
samz