Allahabad High Court
Vijai Shankar Tewari vs State Of U.P. Through Principal … on 16 July, 2010
Court No. - 6 Case :- SERVICE SINGLE No. - 7633 of 1996 Petitioner :- Vijai Shankar Tewari Respondent :- State Of U.P. Through Principal Secy. Petitioner Counsel :- M.A.Siddiqui,A.N.Dubey,D.P.S.Chauhan,H.K. Misra,Sanjay Misra,V.K.Srivastava Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
C.M.Application No.68532 (W) 2010 (For recall of order dated 9.7.2010).
Heard learned counsel for the petitioner.
Cause shown is sufficient.
Application is allowed.
The order dated 9.7.2010 is recalled.
The petition is restored to its original Number.
Order Date :- 16.7.2010
RKM.
Hon’ble Shabihul Hasnain,J.
The petition is restored to its original number vide order of date passed on
C.M.Application No.68532 of 2010 .
Order Date :- 16.7.2010
RKM.