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 0]

Allahabad High Court

Rama Shankar vs Civil Judge (Senior Division) Mainpuri ... on 6 September, 2018

Author: Kaushal Jayendra Thaker

Bench: Kaushal Jayendra Thaker





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 2
 
Case :- WRIT - C No. - 18250 of 2006
 
Petitioner :- Rama Shankar
 
Respondent :- Civil Judge (Senior Division) Mainpuri And Others
 
Counsel for Petitioner :- K. Ajit,Arvind Srivastava Iii
 
Counsel for Respondent :- SC,K B Dixit,Shobhit Saxena
 

 
Hon'ble Dr. Kaushal Jayendra Thaker,J.
 

Ref: Civil Misc. Restoration Application No.29157 of 2015 Heard learned counsel for the petitioner. None appeared for respondent no. 3, 4 and 5 when the matter is called out. 

For the reasons disclosed in the affidavit filed in support of the restoration application, cause shown constitutes sufficient cause, consequently, restoration application is allowed. The order dated 3.12.2014, dismissing  the writ petition  is recalled and the writ petition is restored to its original number.

Order Date :- 6.9.2018/Mukesh Court No. - 2 Case :- WRIT - C No. - 18250 of 2006 Petitioner :- Rama Shankar Respondent :- Civil Judge (Senior Division) Mainpuri And Others Counsel for Petitioner :- K. Ajit,Arvind Srivastava Iii Counsel for Respondent :- SC,K B Dixit,Shobhit Saxena Hon'ble Dr. Kaushal Jayendra Thaker,J.

Writ petition is restored to its original number.

For order see order of date passed on Civil Misc. Restoration Application No.29157 of 2015.

Digitalalization Center shall send the file on or before 20th September, 2018. 

List on 28th September, 2018.

Order Date :- 6.9.2018/Mukesh Court No. - 2 Case :- WRIT - C No. - 18250 of 2006 Petitioner :- Rama Shankar Respondent :- Civil Judge (Senior Division) Mainpuri And Others Counsel for Petitioner :- K. Ajit,Arvind Srivastava Iii Counsel for Respondent :- SC,K B Dixit,Shobhit Saxena Hon'ble Dr. Kaushal Jayendra Thaker,J.

Ref: Civil Misc.Delay Condonation Application No.29154 of 2015 Cause shown for delay in filing the restoration application is to the satisfaction of the Court.

Application is allowed, and the delay in filing the restoration application is condoned.

Order Date :- 6.9.2018/Mukesh