Allahabad High Court High Court

Smt. Rita Dubey vs I.L.S. & Others on 30 July, 2010

Allahabad High Court
Smt. Rita Dubey vs I.L.S. & Others on 30 July, 2010
Court No. - 26

Case :- WRIT - A No. - 14102 of 1990

Petitioner :- Smt. Rita Dubey
Respondent :- I.L.S. & Others
Petitioner Counsel :- Sankatha Rai,M.M.Shahai
Respondent Counsel :- S.C.

Hon'ble Anil Kumar,J.

(C.M.A. No. 198717 of 2008)

Heard counsel for the parties and perused the record.

Cause shown in the affidavit filed in support of application for recalling of the
order dated 18.08.2008 by which the present writ petition has been dismissed
in default is sufficient as well as learned Standing standing Counsel has no
objection in case the said order is recalled.
Accordingly, the application is allowed, order dated 18.08.2008 is recalled.
Writ petition is restored to its original number.
List again before appropriate bench.

Order Date :- 30.7.2010
Ravi/-

Case :- WRIT – A No. – 14102 of 1990
Hon’ble Anil Kumar,J.

The writ petition is restored to its original number vide order of date passed
on C.M.A. No. 198717 of 2008.

Order Date :- 30.7.2010
Ravi/-