Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Allahabad High Court

Smt.Durga Devi vs The Director,Rajya Krishi Utpadan ... on 4 August, 2015

Author: Mahesh Chandra Tripathi

Bench: Mahesh Chandra Tripathi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 28
 
Civil Misc. Restoration Application No. 195532 of 2015
 
IN
 
Case :- WRIT - A No. - 5398 of 2013
 

 
Petitioner :- Smt.Durga Devi
 
Respondent :- The Director,Rajya Krishi Utpadan Mandi Parishad And Ors.
 
Counsel for Petitioner :- K.Kumar Tripathi
 
Counsel for Respondent :- Satish Mandhyan,Mansoor Ahmad,SC
 

 
Hon'ble Mahesh Chandra Tripathi,J.
 

Heard learned counsel for the applicant-petitioner. The restoration application has been filed within a time by the learned counsel for the the applicant-petitioner.  Cause shown in the restoration application is sufficient.  The application is allowed.  The order dated 05.05.2015 dismissing the writ petition in default is recalled. The writ petition is restored to its original number.   The interim order, if any, is also revived.  List after two weeks.

(Mahesh Chandra Tripathi,J) Order Date :- 4.8.2015 M Zaid Case :- WRIT - A No. - 5398 of 2013 Petitioner :- Smt.Durga Devi Respondent :- The Director,Rajya Krishi Utpadan Mandi Parishad And Ors. Counsel for Petitioner :- K.Kumar Tripathi Counsel for Respondent :- Satish Mandhyan,Mansoor Ahmad,SC Hon'ble Mahesh Chandra Tripathi,J.

For orders, see order of date passed on Civil Misc. Restoration Application No. 195532 of 2015. Order Date :- 4.8.2015 M Zaid