Allahabad High Court High Court

Surya Pratap Singh vs State Of U.P. Thru’ Principal … on 22 January, 2010

Allahabad High Court
Surya Pratap Singh vs State Of U.P. Thru’ Principal … on 22 January, 2010
Court No. - 42

Case :- WRIT - A No. - 3348 of 2008

Petitioner :- Surya Pratap Singh
Respondent :- State Of U.P. Thru' Principal Secretary (Home) And Others
Petitioner Counsel :- Amit Saxena,Bhupesh Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Tiwari,J.

Order on Civil Misc. Restoration Application No. 284005 of 2009

Heard learned counsel for the parties and perused the record.

The cause shown is sufficient. The order dated 14.5.2009 dismissing the
writ petition in default is recalled. The writ petition is restored to its original
number and status.

List before the appropriate Bench. The matter shall not be treated as
tied up or part heard to this Bench.

Order Date :- 22.1.2010
CPP/-