Allahabad High Court High Court

Suresh Chandra Gupta vs A.D.J. Varanasi & Ors. on 26 July, 2010

Allahabad High Court
Suresh Chandra Gupta vs A.D.J. Varanasi & Ors. on 26 July, 2010
Court No. - 51

Case :- WRIT - A No. - 12461 of 2002

Petitioner :- Suresh Chandra Gupta
Respondent :- A.D.J. Varanasi & Ors.
Petitioner Counsel :- A.K. Misra,U.K. Misra
Respondent Counsel :- C.S.C.,A.Chauhan,A.K.Singh,K.S. Tiwari,R.B.Singh

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the parties.

This Court dismissed the writ petition for want of prosecution on 12.5.2009.

Cause shown is sufficient. I hereby recall the order dated 12.5.2009.

Application is allowed. The writ petition is restored to its original number.

The interim order granted earlier is extended till the next date of listing.

List the matter before the appropriate Court in the next cause list.

This matter shall be not treated as tied up or part heard with this Bench.

Order Date :- 26.7.2010
vinay

.

.

Hon’ble Shashi Kant Gupta,J.

Order dated 12.5.2009 is recalled.

For order, see order of date passed in Civil Misc. Recall Application No.
134593 of 2009.

Order Date :- 26.7.2010
vinay