Allahabad High Court
Syed Asif Kamal,S/O-Syed Zahid … vs State Of U.P.Thru.Principal … on 30 July, 2010
Court No. - 25 Case :- MISC. BENCH No. - 2386 of 2009 Petitioner :- Syed Asif Kamal,S/O-Syed Zahid Ahmad, Respondent :- State Of U.P.Thru.Principal Secretary Home, Petitioner Counsel :- Qazi Sabihur Rahman,Khalid Khan,Mohd.Yunus,Rizwanul Haq,Zeeshan Respondent Counsel :- G.A.,Mohd.Amir Naqvi Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
C.M. Application No. 25630 of 2010
This is an application for restoration of the petition. Reasons shown in the
application supported with an affidavit seem to be germane. Accordingly,
order dated 03.12.2009 dismissing the petition in default is hereby recalled
and writ petition is restored to its original number. Stay order granted on
05.03.2009 is hereby restored.
List this case again before appropriate bench for necessary orders.
Order Date :- 30.7.2010
Rakesh/-