Allahabad High Court
Virendra vs State Of U.P. And Another on 2 April, 2010
Court No. - 33 Case :- WRIT - A No. - 1155 of 2008 Petitioner :- Virendra Respondent :- State Of U.P. And Another Petitioner Counsel :- V.K. Singh Respondent Counsel :- C.S.C. Hon'ble Bharati Sapru,J.
Cause shown is sufficient. Restoration application along with
delay condonation application are allowed. The order dated
19.12.2008 is recalled. The writ petition is restored to its original
number.
List before the appropriate Court. It shall not be treated as tied up
or part heard to me.
Order Date :- 2.4.2010
AKJ