Allahabad High Court
Sri Devi Mandir Talab Seva Mandal … vs Board Of Revenue, U.P., Lucknow & … on 4 August, 2010
Court No. - 6 Case :- WRIT - B No. - 43366 of 2007 Petitioner :- Sri Devi Mandir Talab Seva Mandal Samiti & Another Respondent :- Board Of Revenue, U.P., Lucknow & Others Petitioner Counsel :- Manu Saxena Respondent Counsel :- C.S.C.,Ashish Mishra,Shashi Nandan Hon'ble Prakash Krishna,J.
This is second time when the writ petition was dismissed in default. This is an
application to recall the order dated 13th July, 2010 and restore the writ
petition to its original number. The petitioner is required to pay a sum of Rs.
2000/- as cost. The cost shall be paid to Shri Rajesh Kumar, learned brief
holder within a period of one month.
List this petition after one month.
(Prakash Krishna, J)
Order Date :- 4.8.2010
MK/