Court No. - 13 Case :- CONSOLIDATION No. - 243 of 2007 Petitioner :- Subhash Chandra And 3 Others Respondent :- Deputy Director Of Consolidation,Pratapgarh And 2 Others Petitioner Counsel :- Kunwar S.P.Singh Respondent Counsel :- C.S.C.,Pradeep Kumar Singh Bisen Hon'ble Yogendra Kumar Sangal,J.
Heard learned counsel for parties and perused the record.
The petition was dismissed in default on 13.11.2009 as both the parties were
not present. Now this application for restoration has been moved on
1.12.2009 with the averments that the petitioner’s counsel was not feeling
well on that date and he sent illness slip through his clerk but unfortunately
he could not place the same before the court in time and the case was
dismissed .
No objection has been filed. The petition was never dismissed in default
earlier.
The application is within time. I find no reason to disbelieve the grounds
mentioned in the affidavit. The application is allowed.
The writ petiton is restored to its original number.
List in the next cause list.
Order Date :- 22.1.2010
R.P/