Allahabad High Court High Court

Subedar Singh vs State Of U.P.Thorugh Its Secy. … on 2 April, 2010

Allahabad High Court
Subedar Singh vs State Of U.P.Thorugh Its Secy. … on 2 April, 2010
Court No. - 8

Case :- MISC. SINGLE No. - 3521 of 2009

Petitioner :- Subedar Singh
Respondent :- State Of U.P.Thorugh Its Secy. Revenue Civil Sectt.Lko.
Petitioner Counsel :- Maya Ram Yadav
Respondent Counsel :- C.S.C,R.N.Gupta

Hon'ble Rakesh Sharma,J.

RE: Delay Condonation Application

Heard learned counsel for the parties.

Cause shown is sufficient.

The delay condonation application is allowed and the delay is condoned.

Order Date :- 2.4.2010
piyush

Hon’ble Rakesh Sharma,J.

RE: Restoration application

Heard learned counsel for the parties.

Cause shown is sufficient.

The restoration application is allowed.

The order dated 13.11.2009 is recalled and the writ petition is restored to its
original number. The interim order, if any, shall stand revived.

Order Date :- 2.4.2010
piyush

Hon’ble Rakesh Sharma,J.

RE: Writ Petition

Writ Petition is restored to its original number.

For order see my order of date passed on restoration applicatoin

Order Date :- 2.4.2010
piyush