Allahabad High Court High Court

Smt. Sharmila Singh vs State Of U.P. Thru’ Secretary … on 8 July, 2010

Allahabad High Court
Smt. Sharmila Singh vs State Of U.P. Thru’ Secretary … on 8 July, 2010
Court No. - 32

Case :- SPECIAL APPEAL No. - 1492 of 2006

Petitioner :- Smt. Sharmila Singh
Respondent :- State Of U.P. Thru' Secretary Basic Education U.P. & Others
Petitioner Counsel :- Vishnu Gupta,P.N.Tripathi
Respondent Counsel :- C.S.C.,Anuj Kumar,Lalta Prasad,Prabhat Singh

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Civil Misc. Restoration Application No.157654 of 2010.

Heard learned counsel for the parties.

Cause shown is sufficient. The application is allowed. The order dated
19.5.2010 passed by this Court dismissing the special appeal for want of
prosecution is hereby recalled and the special appeal is restored to its original
number.

Order Date :- 8.7.2010
mt

Court No. – 32

Case :- SPECIAL APPEAL No. – 1492 of 2006

Petitioner :- Smt. Sharmila Singh
Respondent :- State Of U.P. Thru’ Secretary Basic Education U.P. & Others
Petitioner Counsel :- Vishnu Gupta,P.N.Tripathi
Respondent Counsel :- C.S.C.,Anuj Kumar,Lalta Prasad,Prabhat Singh

Hon’ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

Restored.

For order see order of date passed on the restoration application.

Order Date :- 8.7.2010
mt